IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22273 of 2010
MURARI SINGH ...... Petitioner
Versus
THE STATE OF BIHAR ......... Opp. Party
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The submission in a police case under Sections
353, 307/34 of the Indian Penal Code and 25(1-B) A, 26,
35, 27 of the Arms Act is of false implication. The co-
accused with common allegations has been granted bail in
Cr. Misc. No. 19248 of 2010 noticing absence of any fire
arm injury in an allegation of firing.
Let the petitioner, above named, be enlarged on
bail on furnishing bail bonds of Rs.20,000/- (Twenty
thousand) with two sureties of the like amount each to the
satisfaction of learned F.T.C. No. V. Begusaria in
connection with S.T. No. 364 of 2010.
S.S. (Navin Sinha, J.)