High Court Patna High Court - Orders

Md. Kaushar vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Md. Kaushar vs The State Of Bihar on 19 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.11269 of 2011
                                        MD. KAUSHAR
                                              Versus
                                     THE STATE OF BIHAR
                                             -----------

2 19.04.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 25-10-2010 on the

allegation that half Kg. explosive substance was recovered from his

house. The contention of learned counsel for the petitioner is that the

seizure list does not bear the signature of the petitioner, and

moreover, there is nothing on the record to connect this fact that the

seized article was explosive substance.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

namely, Md. Kaushar 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 learned Sri Akhouri Abhishek Sahay, Judicial

Magistrate, Ist Class, Nawada in connection with Akbarpur P.S. Case

No.240 of 2010.

(Hemant Kumar Srivastava, J.)
PN