High Court Patna High Court - Orders

Md.Ibran @ Md.Babloo vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Md.Ibran @ Md.Babloo vs State Of Bihar on 15 July, 2008
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.20706 of 2008
                                MD.IBRAN @ MD.BABLOO
                                       Versus
                                   STATE OF BIHAR
                                    -----------

3. 15.7.2008 Heard.

The FIR itself indicates that the arms

could not be said to be within the constructive

possession of the petitioner as the recital of

facts indicates that the petitioner merely

picked up the arms which was thrown by the

fleeing accused Firoz. The prayer for bail has

been dismissed by an officer of the rank of

Additional Sessions Judge who could be advised

to appreciate as to what could be “constructive

possession which could be the central point in

an offence of the present nature”.

Let the above named petitioner be

released from custody on furnishing P.R.bond of

Rs.1,000/-(one thousand)only without any surety

to the satisfaction of Chief Judicial

Magistrate, Muzaffarpur in Kazimohammadpur

P.S.Case no.18 of 2008.

( Dharnidhar Jha, J. )
B.Kr.