High Court Patna High Court - Orders

Awadhesh Uraon vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Awadhesh Uraon vs The State Of Bihar on 24 October, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.35624 of 2011
                   Awadhesh Uraon, Son of Ram Chandra Uraon, Resident of Village
                   Rampur Tola Bidanda, PS-Majhiyaon, District-Garhwa (Jharkhand).
                                                                   .....Petitioner.
                                                     Versus
                   The State of Bihar                              .....Opposite Party.
                   For the Petitioner  : Mr. Ashutosh Ranjan Pandey, Advocate.
                   For the State       : APP.
                                        ----------------------------------

02/ 24.10.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is one of the named

accused of the case which has been registered

under Sections 399, 402, 414 of the Indian

Penal Code and Section 25(1-b)a/26/35 of the

Arms Act.

The police has apprehended ten

persons on 02.06.2011 at about 1.10 a.m. and

has suspected that they were assembled for

commission of some serious offence. From

possession of the named accused persons

articles were seized and specific allegation

against the petitioner is that he was found

in possession of four cartridges.

                                     Submission             is        that             during

                       investigation,          the       antecedents              of     the

petitioner were investigated and it was found

that the petitioner has got no criminal

antecedent (para-7) of the petition.
2

Considering the facts and

circumstances of the case, the above named

petitioner is directed to be released on bail

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

thousand) with two sureties of the like

amount each to the satisfaction of the

learned Sub-Divisional Judicial

Magistrate/court concerned, Bikramganj,

Rohtas in connection with Karakat P.S. Case

No. 109 of 2011 subject to the condition that

both of his bailors should be local and

substantial.

(Shyam Kishore Sharma, J.)
kksinha/-