IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32217 of 2010
AJAY KUMAR SINGH
Versus
STATE OF BIHAR
-----------
2. 01.09.2010. Heard learned counsel for the petitioner
and the State.
The petitioner is languishing in custody
since 29.07.2010 in a case registered under
Sections 25(1-B), 26 and 35 of the Arms Act.
It is alleged that one live cartridge
was recovered from possession of the petitioner.
The statement has been made in paragraph no. 13
of the petition that the petitioner has no
criminal antecedent.
Considering the aforesaid facts, let the
petitioner above named 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 C.J.M.,
Katihar, in connection with Katihar Town P.S.
Case No. 250 of 2010.
U.K. (Dinesh Kumar Singh,J.)