IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11663 of 2011
GAURAV KUMAR
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.12874 of 2011
SAMBHU MAHTO
Versus
THE STATE OF BIHAR
-----------
02 22.04.2011 Both the above stated petitions arise out of
Ahiyapur P.S. Case No. 433 of 2010 registered under
Sections 364(A)/34 of the Indian Penal Code and 27 of the
Arms Act and accordingly, both the above stated petitions
are being disposed of by this common order.
Petitioners are not named in the first information
report and their names came in this case in course of
investigation. It appears from perusal of the impugned order
that confessional statement of co-accused Mithilesh Kumar
was recorded and the above stated co-accused Mithilesh
Kumar has stated in respect of the petitioners only to this
extent that they were seen taking liquor in the company of
one co-accused Ajay Rai and furthermore, petitioner in Cr.
Misc. No. 12874 of 2011 was in habit of supplying the sim
cards to the criminals.
Considering the above stated 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 Chief Judicial Magistrate,
Muzaffarpur in connection with above stated Ahiyapur P.S.
Case No. 433 of 2010.
Shahzad (Hemant Kumar Srivastava, J )