High Court Patna High Court - Orders

Md.Zahir vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Md.Zahir vs State Of Bihar on 23 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.23324 of 2010
                                       MD.ZAHIR
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 23.8.2010 Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under section the

Arms Act.

It is alleged that one country made pistol and one half

prepared pistol pistol, three live cartridges and other articles were

recovered from the joint house of the petitioner of which the

petitioner is also a member.

Learned counsel for the petitioner submits that the

petitioner is innocent and has been falsely implicated in this case

and he is in custody since 20.10.2009.

In the circumstances, the petitioner Md. Zahir is

directed to be released on bail in connection with Sessions Trial

No.106 of 2010 arising out of Muffasil P.S. Case No.239 of 2009

on furnishing bail bond of Rs.5,000/- with two sureties of the like

amount each to the satisfaction of the Sessions Judge, Munger

subject to the condition that he will not absent himself in the court

below for two consecutive dates till five witnesses are examined in

trial.

(S.P.Singh,J)
KHAN