High Court Patna High Court - Orders

Munna Yadav vs The State Of Bihar on 18 November, 2010

Patna High Court – Orders
Munna Yadav vs The State Of Bihar on 18 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.41295 of 2010
         MUNNA YADAV son of Wakil Yadav, resident of village
         Basdeopur, Police Station Gogri, Dist- Khagaria.
                                          ................. Petitioner.
                                Versus
         THE STATE OF BIHAR              ......Opposite Party.
                              -----------

2 18.11.2010 Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

Petitioner is in custody in connection

with Gogri P.S. Case No 24 of 2010 for the

offence punishable under Sections 353 and 307

of the Indian Penal Code and Sections 25(1-

B)A, 26 and 27 of the Arms Act.

Learned counsel for the petitioner with

reference to the allegations as set out in

the F.I.R submitted that no case under

Section 307 is made out against the

petitioner as the alleged gunshot hit nobody.

He further submits that for the alleged

recovery of pistol and eight live cartridges,

the petitioner has remained in custody since

28.2.2010

Taking into consideration the

circumstances and considering the submissions

of the learned counsel, let the petitioner

namely, Munna Yadav, be released on bail on
2

furnishing bail bonds of Rs.10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of the

learned Chief Judicial Magistrate, Khagaria

in connection with Gogri P.S. Case No. 24 of

2010 subject to the condition that the wife of

the petitioner would stand as one of the

bailors and who would be under a duty to

inform the court below in case this

petitioner after his release in the present

case is named or is found involved in any

further case of similar nature and whereupon

the court below shall be at liberty to cancel

the bail bond of the petitioner and take him

into custody on grounds of misuse.

Prakash                                         (Jyoti Saran, J.)