High Court Patna High Court - Orders

Anmol Yadav vs The State Of Bihar on 3 March, 2011

Patna High Court – Orders
Anmol Yadav vs The State Of Bihar on 3 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.1928 of 2011
                           ANMOL YADAV, SON OF PARMESHWARI YADAV
                                                 Versus
                                      THE STATE OF BIHAR
                                               -----------

02 03.03.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Madhepura

(Bharahi) P.S. Case No. 348 of 2010 registered under Sections 399,

402, 307 of the Indian Penal Code and 25(1-B)a, 26, 27, 35 of the

Arms Act.

Allegedly, one country made loaded katta along with two

live cartridges were recovered from conscious possession of the

petitioner when he along with other accused had assembled to make

preparation of committing dacoity.

Taking into consideration that petitioner does not have any

criminal antecedent and he is languishing in jail custody since long, let

the petitioner be released on bail on furnishing bail bond of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount each to

the satisfaction of Chief Judicial Magistrate, Madhepura in connection

with above stated Madhepura (Bharahi) P.S. Case No. 348 of 2010.

 Shahzad                             ( Hemant Kumar Srivastava, J.)