IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.40234 of 2010
Kare Paswan, S/O Rabhak Paswan, resident of Village-Bari
Madarpur, P.S. Maheshkhunt, District-Khagaria ---- Petitioner
Versus
STATE OF BIHAR
-----------
03 11-03-2011 Heard Sri Binod Kumar, learned counsel for the
petitioner and learned Addl. Public Prosecutor.
The petitioner, who is in custody since 3.7.2010 in
Maheshkhunt P.S. 93 of 2010 for the offence under Sections 25
(1-B)A, 26 of the Arms Act, has prayed for grant of bail.
From the possession of the petitioner, one country-
made pistol and one empty cartridge were recovered.
Keeping in view of nature of accusation and period of
custody, let the petitioner above named 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 learned
Chief Judicial Magistrate, Khagaria in connection with
Maheshkhut P.S. Case No.93 of 2010.
NKS/- ( Rakesh Kumar,J.)