IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.35624 of 2011
Awadhesh Uraon, Son of Ram Chandra Uraon, Resident of Village
Rampur Tola Bidanda, PS-Majhiyaon, District-Garhwa (Jharkhand).
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Ashutosh Ranjan Pandey, Advocate.
For the State : APP.
----------------------------------
02/ 24.10.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is one of the named
accused of the case which has been registered
under Sections 399, 402, 414 of the Indian
Penal Code and Section 25(1-b)a/26/35 of the
Arms Act.
The police has apprehended ten
persons on 02.06.2011 at about 1.10 a.m. and
has suspected that they were assembled for
commission of some serious offence. From
possession of the named accused persons
articles were seized and specific allegation
against the petitioner is that he was found
in possession of four cartridges.
Submission is that during
investigation, the antecedents of the
petitioner were investigated and it was found
that the petitioner has got no criminal
antecedent (para-7) of the petition.
2
Considering the facts and
circumstances of the case, the above named
petitioner is directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the
learned Sub-Divisional Judicial
Magistrate/court concerned, Bikramganj,
Rohtas in connection with Karakat P.S. Case
No. 109 of 2011 subject to the condition that
both of his bailors should be local and
substantial.
(Shyam Kishore Sharma, J.)
kksinha/-