High Court Patna High Court - Orders

Dilip Kumar &Amp; Anr vs State Of Bihar on 29 September, 2010

Patna High Court – Orders
Dilip Kumar &Amp; Anr vs State Of Bihar on 29 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.35607 of 2010
                                  1. DILIP KUMAR YADAV
                                   2. PANNALAL KUMAR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

02/ 29.09.2010 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Admittedly, except the mobile and some cash nothing has

been recovered from the conscious possession of the petitioners.

Although allegation against petitioners and other accused persons is

that they had assembled for making preparation to commit loot but it

is surprising enough that no fire arm etc. was recovered from

conscious possession of petitioners.

Considering the facts and circumstances of the case as well

as submissions of the parties, petitioners are directed to be released on

bail in connection with Bibhutipur P.S. Case no. 202 of 2010 on

furnishing bail bond of Rs 10,000-/ with two sureties of the like

amount each to the satisfaction of Addl. Chief Judicial Magistrate,

Rosera, Samastipur.

      shahid                                                (Hemant Kumar Srivastava,J))