High Court Patna High Court - Orders

Happy Singh @ Sunit Kishore Singh @ … vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Happy Singh @ Sunit Kishore Singh @ … vs State Of Bihar on 12 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.26609 of 2010
       HAPPY SINGH @ SUNIT KISHORE SINGH @ SUNIT KUMAR
                              Versus
                         STATE OF BIHAR
                           -----------

3. 12.10.2010. Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

The petitioner is in custody in

connection with Motihari Town P.S.Case No.222

of 2009 for the offences punishable under

section 25(1-b)A and 26 of the Arms Act.

Taking into consideration that for

the alleged recovery of a country made

revolver together with live cartridges from

beneath the bed of the petitioner, he has

remained in custody since 6.4.2010, let the

petitioner Happy Singh alias Sunit Kishore

Singh alias Sunit Kumar be released on

furnishing bail bond of Rs.10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of the Chief

Judicial Magistrate, East Champaran at

Motihari in connection with Motihari Town

P.S.Case No.222 of 2009, subject to the

condition that the father of the petitioner

would stand as one of the bailor and who
2

shall be under a duty to inform the court

below in case this petitioner after his

release in the present case is named or is

found involved in any further case of similar

nature and whereupon the court below shall

cancel the bail bond of the petitioner and

take him into custody on grounds of misuse.

ahk                          (Jyoti Saran, J)