IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17483 of 2011
Santosh Chaurasia And Anr.
Versus
The State Of Bihar
-----------
2. 27.06.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 427, 504 of the Indian Penal Code
and Section ¾ of the Explosive Substances
Act.
It is alleged that due to explosion
in the mining work, stone cheeps fell in the
land of the informant causing damage to
crops and water pipe which was used in
irrigation of land.
It is submitted by the learned
counsel for the petitioners that the
petitioners are licensee for mining hence,
no case is made out under Sections 3 and 4
of the Explosive Substances Act. It is
further submitted that the prosecution
report does not reflect that crops were
damaged due to explosion.
Considering the aforesaid facts, let
2
the petitioners, Santosh Chaurasia and Arun
Kumar Singh, be released on bail in the
event of arrest or surrender before the
learned court below within a period of
twelve weeks from today in connection with
Kasma P.S. Case No. 17 of 2010 on furnishing
bail bond of Rs.10,000/-(Ten Thousand) each
with two sureties of the like amount each to
the satisfaction of the learned C.J.M.
Aurangabad, subject to the conditions as
laid down under Section 438(2) of the Code
of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)