High Court Patna High Court - Orders

Ajay Kumar vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Ajay Kumar vs The State Of Bihar on 11 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.4410 of 2011
                                  SUNIL KUMAR .
                                         Versus
                              THE STATE OF BIHAR .
                                           with
                             Cr.Misc. No.4453 of 2011
                                   AJAY KUMAR .
                                         Versus
                              THE STATE OF BIHAR .
                                       -----------

2 11.2.2011 The two petitioners are in custody since 5.10.2010 in

relation to Mahua P.S.Case no. 454 of 2010 instituted under

Sections 399 and 402 IPC read with Arms Act.

It is alleged that upon information to SAP that there

was some disturbance in the village. The informant and other

officers reached there . They found that allegedly the villagers

had caught hold of four persons, which included these two

petitioners. They came on two motor cycles and having drank

wine were preparing to commit crime. While being

apprehended, they also fired a shot to scare the villagers but they

were over powered. It is alleged that apart from motor cycles,

from one Chhotu Sah ,a live cartridge was found.

Mr. Siya Ram Sahi, learned counsel for the petitioners

submits that eve though we accept the story, as made in the FIR,

there is no recovery of any arm and amongst four , allegedly,

only one bullet was found. No empty cartridge was found ,

which falsifies the entire case.

In that view of the matter, let above named petitioners

be released on bail on furnishing bail bond of Rs. 10,000/- (ten
2

thousand) each with two sureties of the like amount each to the

satisfaction of learned C.J.M., Hajipur at Vaishali, in Mahua

P.S.Case no. 454 of 2010.

Singh                           ( Navaniti Prasad Singh, J.)