High Court Patna High Court - Orders

Anjani Kumar vs State Of Bihar on 27 January, 2011

Patna High Court – Orders
Anjani Kumar vs State Of Bihar on 27 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.44664 of 2010
                                    RAMESH KUMAR
                                           Versus
                                 THE STATE OF BIHAR
                                             with
                              Cr.Misc. No.42332 of 2010
                                     ANJANI KUMAR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 27.01.2011 Heard learned counsel for the petitioners as well as

learned counsel for the state.

Both the above-said Cr. Misc. Cases arise out of the

same case i.e. Bhagwanpur (Teyay) P.S. Case No. 109 of 2010

registered under section- 386 of the Indian Penal Code and

sections-25(i-B)a, 26 & 35 of the Arms Act and accordingly,

both the above-said Cr. Misc. Cases are being disposed of by

this common order.

Allegedly, one country-made pistol was recovered

from possession of the petitioner in Cr. Misc. No. 44664 of 2010

whereas two live cartridges were recovered from possession of

petitioner in Cr. Misc. No. 42332 of 2010. Although there is

allegation that petitioners were terrorizing the local shopkeepers

to extract the extortion money from them but admittedly, none of

the local people has lodged the instant case. Furthermore, the

impugned order of learned Sessions Judge reveals that

petitioners carry some criminal antecedent but considering the

period of detention as well as facts and circumstances of the

case, both the petitioners, namely Ramesh Kumar and Anjani
-2-

Kumar are directed to be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) each with two sureties of

the like amount each in connection with Bhagwanpur (Teyay)

P.S. Case No. 109 of 2010 to the satisfaction of Chief Judicial

Magistrate, Begusarai.

AKV/-                               (Hemant Kumar Srivastava,J.)