IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20706 of 2008
MD.IBRAN @ MD.BABLOO
Versus
STATE OF BIHAR
-----------
3. 15.7.2008 Heard.
The FIR itself indicates that the arms
could not be said to be within the constructive
possession of the petitioner as the recital of
facts indicates that the petitioner merely
picked up the arms which was thrown by the
fleeing accused Firoz. The prayer for bail has
been dismissed by an officer of the rank of
Additional Sessions Judge who could be advised
to appreciate as to what could be “constructive
possession which could be the central point in
an offence of the present nature”.
Let the above named petitioner be
released from custody on furnishing P.R.bond of
Rs.1,000/-(one thousand)only without any surety
to the satisfaction of Chief Judicial
Magistrate, Muzaffarpur in Kazimohammadpur
P.S.Case no.18 of 2008.
( Dharnidhar Jha, J. )
B.Kr.