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.)