IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18700 of 2010
AJAY RAI
Versus
STATE OF BIHAR
-----------
3. 23.6.2010. Heard learned counsel appearing on behalf the
petitioner and learned counsel appearing on behalf of
the State.
The petitioner is in custody in connection
with Dighwara P.S.Case No.149 of 2009 for the offence
punishable under section 25(1-B) 26 and 35 of the
Arms Act.
Substance of allegation as set out in the
first information report against the petitioner is of
recovery of a loaded pistol from his possession.
Learned counsel for the petitioner submits
that the petitioner was taken into custody on
9.12.2009 and since then he is rotting in jail.
Taking into consideration the circumstances,
let petitioners Ajay Rai 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 Chief Judicial Magistrate, Chapra
in connection with Dighwara P.S.Case No.149 of 2009.
ahk (Jyoti Saran, J.)