IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35946 of 2010
RAJBALI PASWAN
Versus
STATE OF BIHAR
-----------
2. 29.09.2010 Heard learned counsel for the petitioner and
the State.
The petitioner is languishing in jail custody
since 30.1.2010 in a case registered under Section
25(1-B)A, 26/35 of the Arms Act.
It is alleged that one loaded country made
riffle was recovered from the house kept underneath
the bed where two persons are sleeping one of them
was petitioner. It is submitted that the petitioner is
involved in one other case apart from the present one.
Considering the aforesaid submission, let
the petitioner namely, Rajbali Paswan 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 A.C.J.M. Patna City in connection
with Gaurichak P.S. Case no. 8 of 2010.
The Court below will be at liberty to cancel
the bail bond of the petitioner if he gets involved in
similar nature of the offence hence forth.
Anand Kr. ( Dinesh Kumar Singh, J.)