IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4154 of 2011
Md. Jamshed, Son of Md. Ekram, R/o-vill.-Mirjapur (Berdhai), P.S.-Mufasil,
District-Munger. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 07.02.2011 The petitioner is in custody in relation to Munger
Mufasil P.S. Case No.187 of 2010 instituted under various Sections of
the Arms Act for allegedly being in premises where illicit
manufacturing of arms was being done.
Petitioner submits that he is a polio patient and could
not be able to go outside the house.
A perusal of the F.I.R. would show that petitioner and
his brother both arrested from the house where illegal manufacturing
of the arms was being done. The house belonged to his father who
managed to escape and has not surrendered.
In the facts aforesaid, I am not inclined to entertain this
application.
Let the trial be expedited.
This application is disposed of accordingly.
Trivedi/ (Navaniti Prasad Singh, J.)