IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21936 of 2010
SANTOSH SHARMA @ SANTOSH KR.SHARMA .
Versus
STATE OF BIHAR .
-----------
4. 26.10.2010 Heard learned counsel for the petitioner and the State.
The petitioner is in custody since 11.12.2009 in a case
under section 25(1-b) A, 26 and 35 of the Arms Act for recovery of
two country made pistols.
He is an accused in one more case namely, Town P.S.
Case No. 544 of 2009 in which he is on bail.
In view of the facts and circumstances of the case, let
the petitioner as above name be released on bail on furnishing bail
bond of Rs. 5000/- (five thousand ) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate,
Muzaffarpur in connection with Brahmpura P.S. Case No. 166 of
2009.
Petitioner would not be absent physically for more than
two consecutive dates at a stretch till three witnesses are examined
in trial, failing which his bail bond would be cancelled and he would
be taken into custody.
Devendra. ( Samarendra Pratap Singh, J.)