IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20655 of 2008
AMAL KUMAR
Versus
STATE OF BIHAR
-----------
3. 10.7.2008. Heard the counsel for the petitioner and counsel appearing
on behalf of the State.
The petitioner is an accused under the Arms Act.
It is alleged that he was seen abusing a ‘Rickshawwala’, the
police stopped him and on search one country made pistol and five
live cartridges were recovered from the possession of the petitioner. It
is submitted on behalf of the petitioner that the petitioner has a clean
antecedent and he has remained in custody since 17.12.2007.
Considering the aforesaid fact, the petitioner Amal Kumar is
directed to 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 C.J.M., Samastipur in connection with
Samastipur(Town)P. S. Case No. 693 of 2007 with the condition that
the photographs of the bailors should be affixed to the bail bond.
U.K. (Sheema Ali Khan,J)