IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.979 of 2011
Pramod Kumar @ Pramod Mahto
Versus
The State Of Bihar
-----------
6. 16.11.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is in jail custody since 20.06.2010 in a
case registered under Sections 147, 148, 149, 323, 307, 353, 427
of the Indian Penal Code and 27 of the Arms Act, 304 of
Explosive Substance Act and 17 of C.L.A. Act.
Although, petitioner is named in the First
Information Report but his name has come on the basis of
statement of villagers who disclosed before the Police Officer
the name of the petitioner and other but in course of entire
investigation, none of the villagers have claimed to have seen the
alleged crime. It appears that except the criminal antecedent of
the petitioner as well as confessional statement there is nothing
against him.
Accordingly, the above named petitioner is directed
to be released on bail on furnishing bail bonds of Rs. 10,000/-
(Ten thousand only) with two sureties of the like amount each to
the satisfaction of Sub-divisional Judicial Magistrate, Sherghati,
District, Gaya in connection with Dumaria P.S. Case No. 9/09.
Kamlesh (Hemant Kumar Srivastava, J.)