High Court Patna High Court - Orders

Shri Ram Yadav vs The State Of Bihar on 19 September, 2011

Patna High Court – Orders
Shri Ram Yadav vs The State Of Bihar on 19 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.29837 of 2011
                                      Shri Ram Yadav
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 19.09.2011 Heard learned counsel for petitioner as well as

learned Additional Public Prosecutor for State.

Petitioner is in jail custody since 09.03.2011 in a

case registered under Sections 121(A)/122/124(A)/34 of the

I.P.C. and U/S-25 (1-b) A/26/35 of the Arms Act and also

Section-10/13 of the U.P.A. Act.

Allegation against the petitioner is that he along with

the some other accused persons were caught in a Bolero Jeep

from which some pamphlets were recovered the side from

driving seat of dikki and firearms and ammunitions were

recovered from possession of other accused persons. So far as

the petitioner is concerned, it is alleged in seizure-list that only

one mobile was recovered from him.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner, namely,

Shri Ram Yadav be released on bail on furnishing bail bonds of

Rs. 10,000/- (Ten thousand only) with two sureties of like

amount each to the satisfaction of learned C.J.M. Bhagalpur in

connection with Sultanganj P.S. Case No. 45/2011.

Kamlesh                                            (Hemant Kumar Srivastava, J.)