High Court Patna High Court - Orders

Amit Kumar vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Amit Kumar vs The State Of Bihar on 11 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.8924 of 2011
                    AMIT KUMAR SON OF ARBIND YADAV, RESIDENT OF VILLAGE
                   TELDIYA, P.S. UDAKISHANGANJ, DISTRICT MADHEPURA.
                                                Versus
                                     THE STATE OF BIHAR.
                                              -----------

2. 11.03.2011 Heard learned counsel for the petitioner and

the State.

The petitioner is an accused in a case

registered under Sections 399 and 402 of the Indian

Penal Code and 25(1-B) A, 26/35 of the Arms Act.

The petitioner submits that though he was

apprehended on spot, still no incriminating material

was recovered from his possession. He submits that he

is in custody since 21.5.2010. Learned counsel for the

State opposes the prayer for bail.

In the facts and circumstances of the case,

the petitioner, namely, Amit Kumar is directed to be

released on bail on furnishing bail bond of Rs. 5,000/-

(five thousand) with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate,

Khagaria in connection with Khagaria P.S. Case No.

163 of 2010.

       Devendra/                                           (S. P. Singh, J.)