High Court Patna High Court - Orders

Rambabu Paswan @ Munu Paswan @ … vs The State Of Bihar on 14 February, 2011

Patna High Court – Orders
Rambabu Paswan @ Munu Paswan @ … vs The State Of Bihar on 14 February, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.4459 of 2011
                RAMBABU PASWAN @ MUNU PASWAN @ NUNUBABU PASWAN
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2. 14.02.2011 The petitioner is in custody since 11.11.2010, in

relation to Begusarai Muffasil P.S.Case No. 411/10 instituted

under various Sections of the Arms Act for alleged recovery of

the country made pistol with live cartridge and beyond that,

there is no other allegations.

Considering the aforesaid, let above named petitioner

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 the Learned Chief Judicial Magistrate, Begusarai

in Begusarai Muffasil P.S.Case No. 411/10, subject to the

condition that his own brother would be one of the bailors.

Namita                                          ( Navaniti Prasad Singh, J.)