IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.366 of 2011
MD. GUDDU @ TAKLA @ MONU, SON OF LATE MD. IZHAR
Versus
THE STATE OF BIHAR
-----------
02 04.02.2011 Heard learned counsel for the petitioner as well as
learned Public Prosecutor for the State.
Petitioner seeks his bail in connection with Sultanganj
P.S. Case No. 15 of 2010 registered under Sections 25(1-B)A, 26/35 of
the Arms Act.
Allegedly, one country made Katta along with one
cartridge was recovered from conscious possession of the petitioner. No
doubt, petitioner carries criminal antecedent of six cases but as per
submission of learned counsel for the petitioner, the petitioner has
already been granted privilege of bail in almost all the above stated six
cases.
Considering the aforesaid facts and circumstances as
well as period of detention of the petitioner in jail custody above named
petitioner is directed to be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten Thousand) with two sureties of the like amount each
to the satisfaction of Additional Chief Judicial Magistrate, Patna City,
Patna in connection with above stated Sultanganj P.S. Case No. 15 of
2010 subject to condition that if any such type of new case is instituted
against the petitioner and the aforesaid fact is brought to the notice of
learned trial court, the trial court shall be at liberty to cancel the bail
bond of the petitioner.
Shahzad (Hemant Kumar Srivastava, J)