IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25747 of 2011
                           Ravi Shankar Mishra Son of Sri Lotan Mishra.
                                               Versus
                                        The State Of Bihar
                                             -----------
2 03.08.2011 Heard learned counsel for the petitioner and the State.
This matter relates to Shahpur P.S. Case No. 09 of
2011 for the offences under Section 25(1-b) A, 26 of the Arms
Act.
In the first information report, it appears that during
search one country made pistol alongwith one live cartridge .315
bore was recovered from the possession of the petitioner. The
petitioner in paragraph-10 has stated that he has no criminal
antecedent and he is languishing in jail custody since
28.01.2011.
In view of the period of detention and having no
criminal antecedent, the petitioner is granted bail on furnishing
bail bonds of Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of Judicial Magistrate, 1 st
Class, Bhojpur at Ara in connection with Shahpur P.S. Case No.
09 of 2011.
 ( Shivaji Pandey, J.)
Md. Ibrarul