IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4786 of 2010
MOHAMAD JAWAID ALAM @ MD.JAVED ALAM
Versus
The STATE OF BIHAR
------
4/ 06.09.2010 Heard learned counsel for the petitioner and learned
counsel for the State.
Looted mobile is seized from petitioner’s shop is
doubted its used by co-accused Rehana Begum and non-presence of
this petitioner at the time of seizure of mobile nor his signature on
seizure list. No doubt, the SIM existing in name of Rehana Begum
but Police reached petitioner’s shop on her discloser only. None
presence of petitioner at the time of seizure if effects the seizure is
not the stage to consider the anticipatory bail to the petitioner.
Considering the facts and circumstances of the case,
prayer of the petitioner is rejected.
shail (Mandhata Singh, J.)