IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22311 of 2010
UMESH PRASAD ...... Petitioner
Versus
STATE OF BIHAR ..... Opp. Party
-----------
2. 02.07.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Alleging false implication under Section
25(1-B)A, 26/35 of the Arms Act, it is submitted that the
F.I.R. alleges recovery of a country made rifle recovered
from his possession, when the seizure list says that the
weapon was recovered from the wheat field of one Mahesh
Prasad.
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 A.C.J.M., Hilsa (Nalanda) in
connection with Hilsa P.S. case No. 93 of 2010.
S.S. (Navin Sinha, J.)