IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.27303 of 2011
=============================================
Md. Safique Sekh @ Shafikul Shekh @ Md. Safique
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
3 21-10-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The only material against this petitioner in case of
recovery of several fire arms of different nature from co-accused,
Shahana Begum is her confessional statement made before Police
that arms were to be supplied to this petitioner.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of Railway
Judicial Magistrate, Bhagalpur in connection with Bhagalpur
G.R.P.S. Case No. 05 of 2011.
(Mandhata Singh, J.)
Shailendra Bhushan
Prasad/-