High Court Patna High Court - Orders

Tuntun Kumar vs The State Of Bihar on 25 April, 2011

Patna High Court – Orders
Tuntun Kumar vs The State Of Bihar on 25 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11753 of 2011
                                    TUNTUN KUMAR
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2 25.04.2011 Supplementary affidavit has been filed on behalf of the

petitioner.

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner is languishing in jail custody since

28.02.2011 on the allegation that some filled as well as some

unfilled gas cylinders were recovered from his possession.

The contention of learned counsel for the petitioner is

that local villagers used to keep their cylinders in the house of

one, Ram Avtar Sah from where the recovery has been made

and as a matter of fact, nothing has been recovered from

conscious possession of the petitioner and moreover, section-

414 of the Indian Penal Code is not applicable in this case.

Taking into consideration the aforesaid facts and

circumstances as well as submission of the parties, let the

petitioner, namely, Tuntun Kumar be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with Jehanabad

P.S. Case No. 102 of 2011 to the satisfaction of Chief Judicial

Magistrate, Jehanabad.

         AKV/-                                 (Hemant Kumar Srivastava,J.)