IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7723 of 2011
NANHE ALI @ NANHE MIAN
Versus
THE STATE OF BIHAR
-----------
02. 23.03.2011. Heard.
It was on account of the confession
made by the petitioner that the police got
some informations about the certain articles
being kept in one of the rooms of the house
of the present petitioner. The police passed
on the information to the officer-in-charge
of Hussainganj police station within whose
jurisdiction the house was located and
accordingly the house was searched and
recoveries of various articles, like, gun
powder, aluminum powder, and some sharp
nails, etc were made.
The contention is that those were not
materials which could be utilized for
assembling the bomb or any explosive device.
It was further contended that the part of the
seized articles were sent for chemical
analysis and report and that is still
awaited.
Regard being had to the recovery
consequent upon the information given by the
2
petitioner himself, the court is not inclined
to direct the release of the petitioner on
bail at this stage.
Petition is dismissed.
The petitioner may renew his prayer
for bail as soon as the F.S.L. report is
submitted or received by the court below.
B.Kr. ( Dharnidhar Jha,J.)