IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36258 of 2011
Pappu Vishwakarma
Versus
The State Of Bihar
2. 16.11.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is languishing in
custody since 01.09.2010 in a case
registered under Sections 25(1-B)A, 26 and
35 of the Arms Act.
From possession of petitioner
partially manufactured country made pistol
and other equipments for manufacturing arms
were recovered.
It is submitted by learned counsel
for the petitioner that the petitioner was
earlier implicated in two cases in 2001 and
2004 thereafter he has not been implicated
in any other case and recovery is from the
joint property of petitioner and his father
and his father has been granted bail as it
appears from the impugned order also.
Considering the aforesaid
submissions, let the petitioner, above
named, be released on bail in connection
with Town P.S. Case No. 128 of 2010 on
furnishing bail bond of Rs.10,000/-(Ten
2
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned C.J.M, Darbhanga.
U. K. ( Dinesh Kumar Singh, J)