High Court Patna High Court - Orders

Md.Arman vs The State Of Bihar on 3 December, 2010

Patna High Court – Orders
Md.Arman vs The State Of Bihar on 3 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.32608 of 2010
                          MD.ARMAN, son of Md. Kalam
                                      Versus
                             THE STATE OF BIHAR
                                     -----------

4/- 03.12.2010 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Pirbahore P.S.

Case No. 108 of 2010, registered under Sections 399, 402 of I.P.C. and

25 (1-B)a, 26/35 of Arms Act.

At the very outset, learned counsel for the petitioner

submits that in self-statement of the informant no date of preparation of

the aforesaid self-statement has been given and the seizure list is said to

be prepared on 08.04.2010, whereas memo of arrest contains the date of

arrest as 09.04.2010. He further submits that as a matter of fact, neither

petitioner was caught at the spot nor anything was recovered from his

conscious possession.

Although, the report of Sr. Superintendent of Police, Patna

dated 23.10.2010 reveals that petitioner carries criminal antecedents of

four cases, considering the above stated discrepancies, I think it proper

to grant the privilege of bail to the petitioner. Accordingly, petitioner,

namely, Md. Arman, is directed to be released on bail on furnishing bail

bonds of Rs. 10,000/ with two sureties of the like amount each to the

satisfaction of learned Additional Sessions Judge-VII, Patna, in

connection with Pirbahore P.S. Case No. 108 of 2010 ( Sessions Trial

No. 117 of 2010).

(Hemant Kumar Srivastava, J.)
Ashwini/-