IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19967 of 2010
CHUNCHUN SINGH
Versus
STATE OF BIHAR
-----------
2. 24.6.2010 Heard learned counsel appearing on
behalf of the petitioner and learned counsel
appearing on behalf of the State.
The petitioner is in custody in connection
with Akbarpur P.S. Case No. 100 of 2010 for offence
punishable under Section 25 (1-b) A, 26 and 35 of
the Arms Act and Section ¾ of the explosive
substance Act.
Taking into consideration that no recovery
of Arms were made from the possession of this
petitioner as is evident from the allegation as set out
in the FIR, let the petitioner, namely Chunchun
Singh be released on bail on furnishing bail bond of
Rs. 10,000/- (ten thousand) with two sureties of the
like amount each to the satisfaction of the Learned
Chief Judicial Magistrate, Nawadah in connection
with Akbarpur P.S. Case No.100 of 2010.
Anand Kr. (Jyoti Saran, J.)