High Court Patna High Court - Orders

Anup Kumar Yadav vs State Of Bihar on 17 September, 2010

Patna High Court – Orders
Anup Kumar Yadav vs State Of Bihar on 17 September, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.24057 of 2010
                            MITHU NUT @ MITHU SINGH
                                       Versus
                                 STATE OF BIHAR
                                        with
                             Cr.Misc. No.27357 of 2010
                              ANUP KUMAR YADAV
                                      Versus
                                STATE OF BIHAR
                                      -----------

3. 17.09.2010 Heard learned counsel for the petitioners and the

State.

The petitioners are languishing in jail custody

since 27.4.2010 in a case registered under Section 414 of

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

It is alleged that a country made pistol was

recovered from the possession of Mithu Nut whereas from the

possession of Anup Kumar Yadav cartridge and a Nokia

Mobile was recovered. Mr. Mehta submits that the recovery is

there against the petitioners. Statement has been made that

the petitioners have no criminal antecedent.

Considering the aforesaid facts, let the petitioners

namely, (1) Mithu Nut @ Mithu Singh and (2) Anup Kumar

Yadav be released on bail on furnishing bail bond of Rs.

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

amount each to the satisfaction of Chief Judicial Magistrate,

Saran at Chapra in connection with Chapra Town P.S. Case

no. 95 of 2010.

Anand Kr.                                         (Dinesh Kumar Singh, J.)