IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9342 of 2011
SALAM KHAN @ MD. SALAM KHAN
Versus
THE STATE OF BIHAR
-----------
2 27.04.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Petitioner is languishing in jail custody since
18.01.2010 in connection with S.Tr. No. 221 of 2010 arising
out of Jhajha P.S. Case No. 302 of 2009 registered under
section- 3/4 of Explosive Substances Act, 17 of C.L.A. Act
and 13 of U.A.P. Act on the allegation that in huge quantity,
explosive substance was recovered from his house.
The contention of learned counsel for the
petitioner is that the aforesaid explosive substance has been
kept by his brother for making crackers and he had already
applied for licence. It is also pointed out by him that the
District Magistrate has not given sanction for prosecution
and uptill now, the charges have not been framed against
the petitioner.
Considering the aforesaid facts and
circumstances of the case as well as submissions of the
parties, let the petitioner, namely, Salam Khan @ Md. Salam
Khan be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) each with two sureties of the like
amount each in connection with S.Tr. No. 221 of 2010
2
arising out of Jhajha P.S. Case No. 302 of 2009 to the
satisfaction of Sessions Judge, Jamui.
AKV/- ( Hemant Kumar Srivastava,J.)