IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23367 of 2010
MD.AZAZ @ MD.EZAZ
Versus
STATE OF BIHAR
-----------
02. 09.07.2010 Petitioner is languishing in jail in connection with a
case registered under Sections 25(1-B)A/26/35 of the Arms
Act.
It is alleged that one loaded country made pistol
was recovered from the possession of the petitioner.
A statement has been made in paragraph 11 of the
petition that petitioner has no criminal antecedent.
Considering the fact that petitioner has no criminal
antecedent, let the petitioner namely Md. Azaz @ Md. Ezaz,
be released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to
the satisfaction of Chief Judicial Magistrate, Muzaffarpur in
connection with Brahmpura P.S. Case No. 37 of 2009.
Shageer ( Dinesh Kumar Singh, J.)