IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4459 of 2011
RAMBABU PASWAN @ MUNU PASWAN @ NUNUBABU PASWAN
Versus
THE STATE OF BIHAR
-----------
2. 14.02.2011 The petitioner is in custody since 11.11.2010, in
relation to Begusarai Muffasil P.S.Case No. 411/10 instituted
under various Sections of the Arms Act for alleged recovery of
the country made pistol with live cartridge and beyond that,
there is no other allegations.
Considering the aforesaid, let above named petitioner
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, Begusarai
in Begusarai Muffasil P.S.Case No. 411/10, subject to the
condition that his own brother would be one of the bailors.
Namita ( Navaniti Prasad Singh, J.)