High Court Patna High Court - Orders

Atendar Singh vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Atendar Singh vs The State Of Bihar on 2 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.170 of 2011
                                   ATENDAR SINGH
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 02.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

The petitioner seeks bail in connection with Islampur

P.S. Case No. 118 of 2010 registered under sections-(25-iB)A,

26 & 35 of the Arms Act as also section-17 of C.L.A. Act.

Allegedly, one country made rifle was recovered from

the house of the petitioner. Admittedly, the aforesaid recovery

was made from joint house of the petitioner and the impugned

order of learned Sessions Judge does not disclose any criminal

antecedent of the petitioner.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, the petitioner, namely,

Atendar Singh 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 in connection with Islampur P.S. Case No.

118 of 2010 to the satisfaction of Additional Chief Judicial

Magistrate, Hilsa, Nalanda.

         AKV/-                                    (Hemant Kumar Srivastava,J.)