IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24559 of 2010
MUNNA SINGH @ RAJ KUMAR SINGH SON OF RANJEET SINGH
RESIDENT OF VILLAGE BARA,P.S.SILAO,DISTT.NALANDA
Versus
THE STATE OF BIHAR
For the petitioner : Mr.Sanjay Kumar @ Manu
For the State : Mr.Addl.P.P.
-----------
3/ 03.11.2010 Heard learned counsel for the
parties.
The petitioner seeks bail in a case
which has been registered for offence under
Sections 25(1-b)a, 26 of the Arms Act.
Though the allegation against the
petitioner is serious which relates to
recovery of arms through which murder was
committed, but considering the period of
detention which is since 6.6.2009, I am
inclined to grant bail to the petitioner.
Considering the facts and
circumstances of the case, let the 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 learned Chief
Judicial Magistrate, Nalanda at Biharsharif
in Silao P.S.Case No. 51 of 2009.
( Shyam Kishore Sharma, J. )
Tahir/-