High Court Patna High Court - Orders

Chandan Mahto @ Chandan Kumar … vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Chandan Mahto @ Chandan Kumar … vs The State Of Bihar on 28 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.33140 of 2011
                   Chandan Mahto @ Chandan Kumar Mahto son of Amir
                    Chand Singh, resident of village Pakaria Bar,
                           P.S.Udwant Nagar, District Bhojpur
                                          Versus
                                   The State Of Bihar
                                          -----

For the petitioner : Mr.Bhavesh Kumar
For the State : Mr. Addl.P.P.

———————————-

02/ 28.09.2011 Heard learned counsel for the

petitioner and learned counsel for the

State.

The petitioner is one of the named

accused of a case which has been registered

for offences under Sections 399,402,400,401

and 414 of the Indian Penal Code and 25(1-

b)a,26 and 35 of the Arms Act.

On 16.03.2011 the petitioner and

seven others were apprehended with fire arms

and it was suspected that the apprehended

persons were trying to commit some serious

offence. At the time of apprehension, the

petitioner was in possession of a country

made fire arm.

Submission is that co-accused Chunu

Mahto and Raj Bahadur who were apprehended

with identical fire arms have been admitted

to bail by different orders of this Court.

                               Considering          the       facts         and
                          2




          circumstances      of   the   case,   let     the   above

          named    petitioner     be    released   on    bail    on

furnishing bail bond of Rs.10,000/-(Rupees

ten thousand) with two sureties of the like

amount each to the satisfaction of Sri Manoj

Kumar, Judicial Magistrate, Ist Class,

Bhojpur, Ara/his successor court in Barahara

P.S.Case No. 59 of 2011.

Tahir/- (Shyam Kishore Sharma, J.)