IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11269 of 2011
MD. KAUSHAR
Versus
THE STATE OF BIHAR
-----------
2 19.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 25-10-2010 on the
allegation that half Kg. explosive substance was recovered from his
house. The contention of learned counsel for the petitioner is that the
seizure list does not bear the signature of the petitioner, and
moreover, there is nothing on the record to connect this fact that the
seized article was explosive substance.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
namely, Md. Kaushar 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 learned Sri Akhouri Abhishek Sahay, Judicial
Magistrate, Ist Class, Nawada in connection with Akbarpur P.S. Case
No.240 of 2010.
(Hemant Kumar Srivastava, J.)
PN