IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.427 of 2011
MD. WASIM
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.2906 of 2011
MD. FAIYAZ
Versus
THE STATE OF BIHAR
-----------
3 19.04.2011 Heard learned counsel for the petitioners as well as
learned counsel for the state.
Both the above-said Cr. Misc. Cases have arisen out
of Parbatta P.S. case No. 188 of 2010 corresponding to
Sessions Case No. 363 of 2010 registered under sections-
25(1-b)a/26/35 of the Arms Act and accordingly, the above-said
Cr. Misc. Cases are being disposed of by this common order.
It appears from perusal of the first information report
that some semi-finished fire-arms, drill machine and other
apparatus were recovered from Palani of the petitioners
situated in Diara.
The contention of learned counsel for the petitioners,
is that nothing has been recovered from conscious possession
of the petitioners and petitioners are languishing in jail custody
for more than nine months.
Considering the above-said facts as well as
submission of the parties, let the petitioners, namely, Md.
Wasim (in Cr. Misc. No. 427 of 2010) and Md. Faiyaz (in Cr.
Misc. No. 2906 of 2011) be released on bail on furnishing bail
-2-
bond of Rs 10,000/- (ten thousand) each with two sureties of
the like amount each in connection with Parbatta P.S. case
No. 188 of 2010 corresponding to Sessions Case No. 363 of
2010 to the satisfaction of 2nd Additional Sessions Judge,
Khagaria.
AKV/ (Hemant Kumar Srivastava,J.)