High Court Patna High Court - Orders

Md.Zahoor @ Md.Zahoor Alam vs State Of Bihar on 25 June, 2010

Patna High Court – Orders
Md.Zahoor @ Md.Zahoor Alam vs State Of Bihar on 25 June, 2010
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.19756 of 2010
                                    MD.ZAHOOR @ MD.ZAHOOR ALAM
                                              Versus
                                          STATE OF BIHAR
                                           -----------

3. 25.06.2010 Heard the learned Counsel for the petitioner and

the learned counsel for the State.

The defence of the petitioner in a Police case under

Sections 25(1-b)A, 26 and 35 of the Arms Act is of false

implication with alleged recovery of cartridge only having no

antecedent.

Having considered the facts and circumstances of

the case, let the petitioner, above named, be enlarged on bail on

furnishing bail bonds of Rs. 20,000/- (Twenty thousand) with

two sureties of the like amount each to the satisfaction of CJM

Khagaria in Alauli PS Case No. 35 of 2010.

        Snkumar/-                                (Navin Sinha,J.)