IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18035 of 2011
Brahmeshwar Nath Singh @ Brahmeshwar Singh, S/O-Late Ram Balak Singh
Versus
The State Of Bihar
-----------
02 28.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Allegedly, petitioner did not deposit his licensee
rifle and revolver in police station in spite of cancellation of
licence by the competent authority. It would appear from perusal
of the first information report itself, that at that time petitioner
had been lodged in jail in connection with another case.
Considering the aforesaid facts and circumstances
as well as submissions of the parties, let the petitioner be
released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Bhojpur at Ara in
connection with Pawna P.S. Case No. 02 of 2011.
Shahzad ( Hemant Kumar Srivastava, J.)