IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28869 of 2010
SABBIR SAH @ MD.SABBIR SAH
Versus
STATE OF BIHAR
-----------
2. 09. 08. 2010. Heard learned counsel for the petitioner and the State.
The petitioner is languishing in jail in a case registered
under Sections 25 (1-B), A, 26 and 35 of the Arms Act.
It is alleged that one country made pistol loaded with
cartridge was recovered from the possession of the petitioner.
Statement has been made in para 13 of the petition that
petitioner has no criminal antecedent.
Considering the period of custody and petitioner has no
criminal antecedent, let the 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 Shri
Awadhesh Kumar, Judicial Magistrate Ist Class, Begusarai, in
connection with Khodawandpur P. S. Case No. 30/10.
m.p. ( Dinesh Kumar Singh, J.)