High Court Patna High Court - Orders

Md. Jamshed vs The State Of Bihar on 7 February, 2011

Patna High Court – Orders
Md. Jamshed vs The State Of Bihar on 7 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4154 of 2011
                Md. Jamshed, Son of Md. Ekram, R/o-vill.-Mirjapur (Berdhai), P.S.-Mufasil,
                District-Munger.                                             -Petitioner.
                                        VERSUS
                The State of Bihar                                       -Opposite Party.
                                        -----------

02 07.02.2011 The petitioner is in custody in relation to Munger

Mufasil P.S. Case No.187 of 2010 instituted under various Sections of

the Arms Act for allegedly being in premises where illicit

manufacturing of arms was being done.

Petitioner submits that he is a polio patient and could

not be able to go outside the house.

A perusal of the F.I.R. would show that petitioner and

his brother both arrested from the house where illegal manufacturing

of the arms was being done. The house belonged to his father who

managed to escape and has not surrendered.

In the facts aforesaid, I am not inclined to entertain this

application.

Let the trial be expedited.

This application is disposed of accordingly.

     Trivedi/                               (Navaniti Prasad Singh, J.)