IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29411 of 2011
Dadan Tiwari
Versus
The State Of Bihar
-----------
02/ 15.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Taking into consideration that the petitioner is in jail
custody since 14.4.2011 in a case registered under sections 25(i-b)a,
26 of the Arms Act on the charges that one country made loaded pistol
and one live cartridge were recovered from his conscious possession,
let the petitioner, Dadan Tiwari, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Chief Judicial Magistrate, Bhojpur at Ara in
Udwantnagar P.S. Case no. 85/2011.
shahid (Hemant Kumar Srivastava,J)