IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.170 of 2011
ATENDAR SINGH
Versus
THE STATE OF BIHAR
-----------
2 02.02.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
The petitioner seeks bail in connection with Islampur
P.S. Case No. 118 of 2010 registered under sections-(25-iB)A,
26 & 35 of the Arms Act as also section-17 of C.L.A. Act.
Allegedly, one country made rifle was recovered from
the house of the petitioner. Admittedly, the aforesaid recovery
was made from joint house of the petitioner and the impugned
order of learned Sessions Judge does not disclose any criminal
antecedent of the petitioner.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, the petitioner, namely,
Atendar Singh is directed to be released on bail on furnishing
bail bond of Rs 10,000/- (ten thousand) with two sureties of the
like amount each in connection with Islampur P.S. Case No.
118 of 2010 to the satisfaction of Additional Chief Judicial
Magistrate, Hilsa, Nalanda.
AKV/- (Hemant Kumar Srivastava,J.)