High Court Patna High Court - Orders

Arun Rajak vs State Of Bihar on 7 September, 2010

Patna High Court – Orders
Arun Rajak vs State Of Bihar on 7 September, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.27778 of 2010
                ARUN RAJAK son of late Bhola Baitha @ Rajak---------Petitioner.
                                          Versus
                                 STATE OF BIHAR .
                                        -----------

2. 7.9.2010 Heard learned counsel for the petitioner and the State.

Recovered arms was handed over by private person was

made basis to allow the petitioner on bail but chargesheet is

submitted under sections 25(1-B) A and 26 of the Arms Act.

Allegation justifies petitioner’s bail by police is ordered to continue

on the same bail bond.

This application is thus disposed of.

( Mandhata Singh, J.)
Sudip