IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20586 of 2010
MITHILESH DAS .
Versus
STATE OF BIHAR .
-----------
2/ 17/06/2010 Heard learned counsel for the petitioner and
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 to urge that at best what has
been recovered is an empty cartridge and one live
cartridge only from the house behind his back.
Having considered the facts and
circumstances of the case, let the petitioner above
named surrender before the court below within four
weeks when he shall be enlarged on anticipatory bail
upon furnishing the bail-bonds of Rs.20,000/-
(twenty thousand) along with two sureties of the like
amount each to the satisfaction of C.J.M.,
Madhubani in connection with Bisfi P.S. Case
No.290 of 2009 bearing G.R. No.3109/09 subject to
the conditions laid down under Section-438(2)
Cr.P.C.
KC ( Navin Sinha, J.)