High Court Patna High Court - Orders

Tinku Kumar Razak @ Tinku Razak vs The State Of Bihar on 30 March, 2011

Patna High Court – Orders
Tinku Kumar Razak @ Tinku Razak vs The State Of Bihar on 30 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.9180 of 2011
                        TINKU KUMAR RAZAK @ TINKU RAZAK
                                              Versus
                                   THE STATE OF BIHAR
                                                with
                                  Cr.Misc. No.9216 of 2011
                          RUPESH YADAV @ MAUZAR YADAV
                                              Versus
                                   THE STATE OF BIHAR
                                            -----------

02 30.03.2011 Both the above stated petitions arise out of Banka

P.S. Case No. 364 of 2010 registered under Sections 399/402 of

the Indian Penal Code and various provisions of the Arms Act

and accordingly, both the above stated petitions are being

disposed of by this common order.

Petitioners were caught at the spot and country made

pistols and cartridges were recovered from their possession. It

is stated that they along with other accused persons had

assembled to make preparation of committing dacoity.

The submission of learned counsel for the petitioners

is that having similar allegation co-accused Sonu Kumar Singh

and Gabbar Kumar Razak have already been granted privilege

of bail by the learned court below itself. It is also pointed out by

him that so far as the criminal antecedent of the petitioners is

concerned, they have been remanded in other cases after

registration of the present case.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the

petitioners be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) each with two sureties of the like
amount each to the satisfaction of 2nd Additional Sessions

Judge, Banka in connection with Sessions Case No. 1360 of

2010 arising out of Banka P.S. Case No. 364 of 2010.

Shahzad                    (Hemant Kumar Srivastava, J )