IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22058 of 2010
BABLU KHAN, Son of Babu Saheh Khan, resident of Village- Akhama
Jamuniya, P.S. Shikarpur, District-West Champaran.............Petitioner.
Versus
THE STATE OF BIHAR..............................................Opposite Party.
-----------
2. 02.07.2010. Heard learned counsel for the
petitioner and the State.
The petitioner is languishing in jail
since 01.12.2009 in connection with a case
registered under Sections 25(1-B) A and 26 of
the Arms Act in which from possession of the
petitioner one loaded country made pistol was
recovered.
It is submitted by the learned counsel
for the petitioner that the petitioner was
also involved on suspicion in one other case
but he is on bail and the statement to that
effect has been made in the petition.
Considering the aforesaid submissions,
let the petitioner, Bablu Khan, 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., Bettiah(West
Champaran) in connection with Shikarpur P.S.
Case No. 299 of 2009.
The learned Magistrate will accept the
bail bond of the petitioner only when the
2
petitioner is found to be involved in one
other case apart from the present one.
U.K. (Dinesh Kumar Singh,J)