High Court Patna High Court - Orders

Md. Safique Sekh @ Shafikul Shekh @ … vs The State Of Bihar on 21 October, 2011

Patna High Court – Orders
Md. Safique Sekh @ Shafikul Shekh @ … vs The State Of Bihar on 21 October, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.27303 of 2011
                     =============================================

Md. Safique Sekh @ Shafikul Shekh @ Md. Safique
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================

3 21-10-2011 Heard learned counsel for the petitioner and learned

counsel for the State.

The only material against this petitioner in case of

recovery of several fire arms of different nature from co-accused,

Shahana Begum is her confessional statement made before Police

that arms were to be supplied to this petitioner.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named petitioner be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of Railway

Judicial Magistrate, Bhagalpur in connection with Bhagalpur

G.R.P.S. Case No. 05 of 2011.

(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-