IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20387 of 2010
DABLU SINGH
Versus
STATE OF BIHAR
-----------
3. 25.06.2010 Heard the learned Counsel for the petitioner and
the learned counsel for the State.
The defence of the petitioner in a Police case under
Sections 25(1-b)A, 26 and 35 of the Arms Act is of false
implication, custody since 18.1.2010, for alleged recovery of fire
arms from his house, not from his conscious possession.
Counsel for the State points out that the petitioner
has signed the seizure list.
Only if the petitioner has no antecedent under the
Arms Act to be verified by the court below before final acceptance
of the bail bond, let the petitioner, above named, be enlarged on
bail on furnishing bail bonds of Rs. 20,000/- (Twenty thousand)
with two sureties of the like amount each to the satisfaction of
CJM Bhojpur, Ara in Barhara PS Case No. 8 of 2010.
Snkumar/- (Navin Sinha,J.)