IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44647 of 2010
MD. JAMAI @ DOMI, SON OF MEHADI MIAN
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.38582 of 2010
INDAL MIAN, SON OF MD. GOPAL @ MIAN
Versus
STATE OF BIHAR
-----------
02 27.01.2011 Both the above stated criminal miscellaneous cases
have arisen out of Murliganj P.S. Case No. 110 of 2010
registered under Sections 414, 341 of the Indian Penal Code,
25(1-B)a, 26 and 35 of the Arms Act and accordingly, both the
above stated criminal miscellaneous cases are being disposed
of by this common order.
Heard learned counsels for the petitioners as well
as learned Public Prosecutor for the State.
Allegedly, one cartridge was recovered from
conscious possession of petitioner, Md. Jamal @ Domi
whereas one country made loaded pistol and one dagger were
recovered from conscious possession of petitioner in Cr. Misc.
No. 38582 of 2010. The petitioners are languishing in jail
custody since 13.06.2010. Although, petitioner in Cr. Misc.
No. 38582 of 2010 carries criminal history of five cases of
serious nature but learned counsel appearing for the aforesaid
petitioner submits that petitioner has already been granted
privilege of bail in almost all the above stated cases.
Considering the aforesaid facts and
circumstances as well as period of detention of the petitioners
in jail custody above named petitioners are 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 Chief Judicial Magistrate, Madhepura in
connection with above stated Murliganj P.S. Case No. 110 of
2010.
Shahzad (Hemant Kumar Srivastava, J )