Patna High Court – Orders
Arun Rajak vs State Of Bihar on 7 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27778 of 2010
ARUN RAJAK son of late Bhola Baitha @ Rajak---------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 7.9.2010 Heard learned counsel for the petitioner and the State.
Recovered arms was handed over by private person was
made basis to allow the petitioner on bail but chargesheet is
submitted under sections 25(1-B) A and 26 of the Arms Act.
Allegation justifies petitioner’s bail by police is ordered to continue
on the same bail bond.
This application is thus disposed of.
( Mandhata Singh, J.)
Sudip