High Court Patna High Court - Orders

Firoj Ansari @ Firoz Alam vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Firoj Ansari @ Firoz Alam vs State Of Bihar on 11 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.36059 of 2010
                    FIROJ ANSARI @ FIROZ ALAM, S/O JIBRIL ANSARI,
                    R/O MOHALLA- DHIBRA, P.O.- TENDUNI,
                    P.S.-BIKRAMGANJ, ROHTAS.
                                                      ............. Petitioner.
                                            Versus
                                     STATE OF BIHAR
                                          -----------

2 11.10.2010 Heard Miss. Indu Bala Pandey, learned counsel for the

petitioner and Sri Abhiram Sharma, learned Additional Public

Prosecutor for the State.

The petitioner, who is in custody in connection with

Bikramganj P.S. Case No. 6 of 2010 for the offence under

Sections 25 (1-b)a and 26 of the Arms Act, has prayed for grant of

bail.

Learned counsel for the petitioner, while pressing the

present bail petition, submits that a loaded country made pistol

was recovered from the possession of the petitioner. It has been

submitted that petitioner is in custody since 7.1.2010.

Keeping in view the nature of accusation and period of

custody, let the above named petitioner be released on bail on his

furnishing bail bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of the Sub-

Divisional Judicial Magistrate, Bikramganj, Rohtas in connection

with Bikramganj P.S. Case No. 6 of 2010.

Bhardwaj                                              ( Rakesh Kumar, J.)