High Court Patna High Court - Orders

Rajbali Paswan vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Rajbali Paswan vs State Of Bihar on 29 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.35946 of 2010
                                   RAJBALI PASWAN
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2. 29.09.2010 Heard learned counsel for the petitioner and

the State.

The petitioner is languishing in jail custody

since 30.1.2010 in a case registered under Section

25(1-B)A, 26/35 of the Arms Act.

It is alleged that one loaded country made

riffle was recovered from the house kept underneath

the bed where two persons are sleeping one of them

was petitioner. It is submitted that the petitioner is

involved in one other case apart from the present one.

Considering the aforesaid submission, let

the petitioner namely, Rajbali Paswan 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 A.C.J.M. Patna City in connection

with Gaurichak P.S. Case no. 8 of 2010.

The Court below will be at liberty to cancel

the bail bond of the petitioner if he gets involved in

similar nature of the offence hence forth.

Anand Kr.                                           ( Dinesh Kumar Singh, J.)