IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11081 of 2011
MD. EZLAL, SON OF MD. ASIM
Versus
THE STATE OF BIHAR
-----------
02 19.04.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Although, semi manufactured pistols, cartridges and other
apparatus were recovered from possession of the petitioner but
admittedly, having similar allegation some co-accused persons have
already been granted privilege of bail by another Bench of this Court.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner 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 Additional Sessions Judge, Fast Track Court-III, Munger in
connection with Muffasil P.S. Case No. 305 of 2009 corresponding to
Sessions Trial No. 650 of 2010.
Shahzad (Hemant Kumar Srivastava, J )