IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23324 of 2010
MD.ZAHIR
Versus
STATE OF BIHAR
-----------
3 23.8.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under section the
Arms Act.
It is alleged that one country made pistol and one half
prepared pistol pistol, three live cartridges and other articles were
recovered from the joint house of the petitioner of which the
petitioner is also a member.
Learned counsel for the petitioner submits that the
petitioner is innocent and has been falsely implicated in this case
and he is in custody since 20.10.2009.
In the circumstances, the petitioner Md. Zahir is
directed to be released on bail in connection with Sessions Trial
No.106 of 2010 arising out of Muffasil P.S. Case No.239 of 2009
on furnishing bail bond of Rs.5,000/- with two sureties of the like
amount each to the satisfaction of the Sessions Judge, Munger
subject to the condition that he will not absent himself in the court
below for two consecutive dates till five witnesses are examined in
trial.
(S.P.Singh,J)
KHAN