High Court Patna High Court - Orders

Indal Mian vs State Of Bihar on 27 January, 2011

Patna High Court – Orders
Indal Mian vs State Of Bihar on 27 January, 2011
                  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 )