High Court Patna High Court - Orders

Md.Azaz @ Md.Ezaz vs State Of Bihar on 9 July, 2010

Patna High Court – Orders
Md.Azaz @ Md.Ezaz vs State Of Bihar on 9 July, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.23367 of 2010
                          MD.AZAZ @ MD.EZAZ
                                  Versus
                            STATE OF BIHAR
                                 -----------

02. 09.07.2010 Petitioner is languishing in jail in connection with a

case registered under Sections 25(1-B)A/26/35 of the Arms

Act.

It is alleged that one loaded country made pistol

was recovered from the possession of the petitioner.

A statement has been made in paragraph 11 of the

petition that petitioner has no criminal antecedent.

Considering the fact that petitioner has no criminal

antecedent, let the petitioner namely Md. Azaz @ Md. Ezaz,

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 Chief Judicial Magistrate, Muzaffarpur in

connection with Brahmpura P.S. Case No. 37 of 2009.

Shageer                                         ( Dinesh Kumar Singh, J.)