High Court Patna High Court - Orders

Jay Prakash Singh @ Tuntun Singh vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Jay Prakash Singh @ Tuntun Singh vs The State Of Bihar on 17 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.19593 of 2011
             Pankaj Kumar Newatia @ Pankaj Newatia, S/O-Sri Pradip Newatia @ Neotia
                                                  Versus
                                     The State Of Bihar & Anr.
                                                    with
                                     Cr.Misc. No.20027 of 2011
                     Jay Prakash Singh @ Tuntun Singh, S/O-Shri Ramjee Singh
                                                  Versus
                                          The State Of Bihar
                                                -----------

03 17.08.2011 Both the above stated petitions arise out of Shahpur P.S.

Case No. 41 of 2011 registered under Sections 22/25 of N.D.P.S. Act

and 25 (1-B) a, 26 & 35 of Arms Act and accordingly, both the above

stated petitions are being disposed of by this common order.

Allegedly, petitioner in Cr. Misc. No. 20027 of 2011

was caught with Maruti bearing Registration No. U.P-65 AJ-7658 and

from the aforesaid vehicle one attaichi was recovered and in the

aforesaid attaichi 53 pieces of live cartridge and 210 gm. herion was

recovered.

Learned counsel appearing in Cr. Misc. No. 19593 of

2011 submits that petitioner is full brother of Neeraj Kumar who was

in jail custody at the time of the alleged occurrence and, as a matter of

fact, petitioner was looking after the transport business of aforesaid

Neeraj Kumar and he was not aware about the articles seized from the

aforesaid Maruti.

Learned counsel appearing in Cr. Misc. No. 20027 of

2011 submits that according to prosecution case itself, the petitioner

was driver of the aforesaid vehicle and the recovery has been made

from rear seat of the aforesaid vehicle.

2

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each

with two sureties of the like amount each to the satisfaction of

Sessions Judge, Bhojpur, Ara in connection with Shahpur P.S. Case

No. 41 of 2011.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)