High Court Patna High Court - Orders

Md. Nehal Alam @ Md. Nihal @ Nihadh vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Md. Nehal Alam @ Md. Nihal @ Nihadh vs The State Of Bihar on 11 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.831 of 2011
                      MD. NEHAL ALAM @ MD. NIHAL @ NIHADH
                                              Versus
                                    THE STATE OF BIHAR
                                               with
                                  Cr.Misc. No.1353 of 2011
                   MD. AJAD @ MD. EJAJ @ AJAD @ EJAJ @ FATHEH
                                              Versus
                                    THE STATE OF BIHAR
02/   11.02.2011

Both the above stated petitions have arisen out of Araria

(R.S.) P.S. Case no. 370/2010 registered under sections 399, 402 of

the IPC, sections 25(I-B)A, 26,35 of the Arms Act and accordingly,

both the above stated petitions are being disposed of by this common

order.

Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Allegedly, petitioners along with other accused persons had

assembled in medicine shop of petitioner in Cr. Misc. no. 831/2011 to

make preparation for committing dacoity but in the meantime, police

raided aforesaid medicine shop and arrested petitioners and some

other co-accused persons. Allegedly one magazine containing three

live cartridges were recovered from the conscious possession of

petitioner in Cr. Misc. no. 831/2011 whereas one automatic pistol

containing three live cartridges were recovered from the possession of

petitioner in Cr. Misc. no. 1353/2011.

Considering the above circumstances as well as detention

of petitioners in jail custody, petitioners (Md Nehal Alam @ Md Nihal

@ Nihadh and Md Ajad @ Md Ejaj @ Ajad @ Ejaj @ Fatheh) are

directed to be released on bail in connection with Araria (R.S.) P.S.
-2-

Case no. 370 of 2010 on furnishing bail bond of Rs 10,000-/ with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Araria.

shahid                                        (Hemant Kumar Srivastava,J)