High Court Patna High Court - Orders

Pramod Paswan vs The State Of Bihar on 9 March, 2011

Patna High Court – Orders
Pramod Paswan vs The State Of Bihar on 9 March, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr. Misc. No.7180 of 2011
                               PRAMOD PASWAN son of Lalan Paswan
                                                  Versus
                                      THE STATE OF BIHAR
                                               -----------

3/ 09.03.2011 Heard counsel for the parties.

The prayer for bail of the petitioner was earlier

rejected on 21.09.2010 in a case under Arms Act.

It has been alleged that a bag containing four carbines

was recovered from the possession of the petitioner. The

petitioner is in custody since 05.02.2010 having no criminal

antecedent.

In the circumstances, let the petitioner, named above,

is directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Nawada in

connection with Akbarpur P.S. case no. 46 of 2010 (G.R. No.

221 of 2010), with the condition that the petitioner will report to

the nearby police station once every two months and would file

an affidavit to this effect in the court below in seisin of the case.

(Samarendra Pratap Singh, J.)
Uday/