IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.21078 of 2008 RAMESH SINGH Versus STATE OF BIHAR -----------
3 1.7.2008 Heard learned counsel for the petitioner
and learned counsel appearing on behalf of
the State.
The petitioner is accused in a case
under sections 25(1-B)A,26(ii) of the Arms
Act.
The raiding party entered into the house
of the petitioner and recovered certain
articles which are said to be used for
preparing country made pistols.
Learned counsel for the petitioner
submits that the petitioner was not present
at the house and recovered items are two
empty cartridges,’Riti’,’Cheni’ and other
articles which are used for agricultural
purposes.
Considering the aforesaid facts, the
petitioner(Ramesh Singh) is directed to be
released on bail on furnishing bail bond of
Rs 10,000/ with two sureties of the like
amount each to the satisfaction of the Addl.
Chief Judicial Magistrate, Hilsa in Hilsa
(Karai Parsurai) P.S.Case no.464/07 with
-2-
conditions that one of the bailers should be
close family members of the petitioner.
(Sheema Ali Khan, J)
Shahid