High Court Patna High Court - Orders

Bhaiya Soren vs State Of Bihar on 28 September, 2010

Patna High Court – Orders
Bhaiya Soren vs State Of Bihar on 28 September, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.27251 of 2010
                       1. BHAGAT TUDU SON OF MUNSHI TUDU
                       2. MANGALA SOREN SON OF NATHWA SOREN
                       3. BUDHINATH TUDU SON OF LATE SHIBLAL TUDU
                       4. SOONMANI TUDU WIFE OF MANGAL SOREN
                       5. DEBILAL TUDU SON OF ROSHAN TUDU
                       6. RAM LAKHAN MURMU SON OF LATE MATLA
                           MURMU
                       7. RASHILAL HANSDA SON OF GARH HANSDA
                       8. MAHU MURMU SON OF MANGAL MURMU
                       9. RAMESH SOREN SON OF BABUA SOREN
                       10. SANITA HEMBRAM @ SUNITA HEMBRAM WIFE OF
                           BUDHINATH HEMBRAM
                                           Versus
                                      STATE OF BIHAR
                                               with
                               Cr.Misc. No.28283 of 2010
                          BHAIYA SOREN SON OF SOMRA SOREN
                                             Versus
                                      STATE OF BIHAR
                                           -----------

2 28.09.2010. Heard learned counsel for the parties.

There are 10 petitioners in first case, whereas there is

one petitioner in second case.

The petitioners have been made accused in a case

under sections 3, 4, 5 of the Explosives substances Act and section

17 of the C.L.A. Act, on the allegation that bags containing

detonators was recovered near their seats while they were traveling

in a bus.

The petitioners submit that they are in custody since

31.3.2010 and no chemical test was conducted to ascertain that

recovered material was in fact explosives. They have no

antecedent.

In the facts and circumstances of the case, let the

petitioner as above be released on bail on furnishing bail bond of
2

Rs.10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of the Chief Judicial Magistrate,

Jamui in Chakai Police Station Case No. 35/2010.

Both bailors would be their family members.

Petitioners would report to the Police station

concerned once every two months.

Anjani. (Samarendra Pratap Singh, J.)