IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26609 of 2010
HAPPY SINGH @ SUNIT KISHORE SINGH @ SUNIT KUMAR
Versus
STATE OF BIHAR
-----------
3. 12.10.2010. Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
The petitioner is in custody in
connection with Motihari Town P.S.Case No.222
of 2009 for the offences punishable under
section 25(1-b)A and 26 of the Arms Act.
Taking into consideration that for
the alleged recovery of a country made
revolver together with live cartridges from
beneath the bed of the petitioner, he has
remained in custody since 6.4.2010, let the
petitioner Happy Singh alias Sunit Kishore
Singh alias Sunit Kumar be released on
furnishing bail bond of Rs.10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the Chief
Judicial Magistrate, East Champaran at
Motihari in connection with Motihari Town
P.S.Case No.222 of 2009, subject to the
condition that the father of the petitioner
would stand as one of the bailor and who
2
shall be under a duty to inform the court
below in case this petitioner after his
release in the present case is named or is
found involved in any further case of similar
nature and whereupon the court below shall
cancel the bail bond of the petitioner and
take him into custody on grounds of misuse.
ahk (Jyoti Saran, J)