IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.24180 OF 2011
UJWAL KUMAR GUPTA SON OF SUNIL GUPTA, R/O VILL-
ARA NAWADA, P.S.- ARA NAWADA, DISTRICT- BHOJPUR
VERSUS
THE STATE OF BIHAR
----------------------------------
2 04/08/2011 Heard Mr. Bikramdev Singh, learned
counsel for the petitioner and learned APP for the
State.
The petitioner seeks bail in a case registered
under Sections 399, 402, 120B of the Indian Penal
Code and Sections 25(1-B)A, 26 and 35 of the Arms
Act against 10 named accused. The petitioner is one
of the named accused. It has been alleged that on the
basis of confession made by Chotu Ram one
motorcycle was intercepted and the petitioner was
apprehended with one country made pistol and one
mobile on 6.12.2010.
Submission is that the petitioner is in
custody since the date of occurrence and he has no
criminal antecedent.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount
each to the satisfaction of the learned
S.D.J.M./concerned Court, Bikramganj, Rohtas in
2
connection with Bikramganj P.S. Case No. 206 of
2010.
(Shyam Kishore Sharma, J.)
avin