High Court Patna High Court - Orders

Ajay Kumar Singh vs State Of Bihar on 1 September, 2010

Patna High Court – Orders
Ajay Kumar Singh vs State Of Bihar on 1 September, 2010
                        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.)