High Court Patna High Court - Orders

Ajit Kumar vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Ajit Kumar vs The State Of Bihar on 9 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
              Criminal Miscellaneous No.36924 of 2011
              Ajit Kumar son of Ashok Prasad,resident
                Of Mohalla Shital Tola (Bus Stand),
                    P.S.Nawada, District Bhojpur
                               Versus
                        The State Of Bihar
                 ----------------------------------

02/ 09.11.2011 Heard Mr.Krishna Prasad Singh,

learned Senior counsel for the

petitioner and learned A.P.P. for the

State.

The petitioner seeks bail in a

case which has been registered for

offences under Sections 399, 402,

400, 401 and 414 of the Indian Penal

Code and 25(1-B)a,26 and 35 of the

Arms Act.

The police arrested many

persons on suspicion that they were

trying to commit some serious crime.

Submission is that nothing was

recovered from the petitioner and he

is in custody since 17.03.2011.

Considering the facts and

circumstances of the case, let the
2

above named petitioner be released on

bail on furnishing bail bond of

Rs.10,000/-(Rupees ten thousand) with

two sureties of the like amount each

to the satisfaction of learned

Additional Sessions Judge, Fast Track

Court No.1, Bhojpur at Ara in

Sessions Trial No. 330 of 2011

arising out of Barahara P.S.Case No.

59 of 2011.

Tahir/- (Shyam Kishore Sharma, J.)