IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27251 of 2010
1. BHAGAT TUDU SON OF MUNSHI TUDU
2. MANGALA SOREN SON OF NATHWA SOREN
3. BUDHINATH TUDU SON OF LATE SHIBLAL TUDU
4. SOONMANI TUDU WIFE OF MANGAL SOREN
5. DEBILAL TUDU SON OF ROSHAN TUDU
6. RAM LAKHAN MURMU SON OF LATE MATLA
MURMU
7. RASHILAL HANSDA SON OF GARH HANSDA
8. MAHU MURMU SON OF MANGAL MURMU
9. RAMESH SOREN SON OF BABUA SOREN
10. SANITA HEMBRAM @ SUNITA HEMBRAM WIFE OF
BUDHINATH HEMBRAM
Versus
STATE OF BIHAR
with
Cr.Misc. No.28283 of 2010
BHAIYA SOREN SON OF SOMRA SOREN
Versus
STATE OF BIHAR
-----------
2 28.09.2010. Heard learned counsel for the parties.
There are 10 petitioners in first case, whereas there is
one petitioner in second case.
The petitioners have been made accused in a case
under sections 3, 4, 5 of the Explosives substances Act and section
17 of the C.L.A. Act, on the allegation that bags containing
detonators was recovered near their seats while they were traveling
in a bus.
The petitioners submit that they are in custody since
31.3.2010 and no chemical test was conducted to ascertain that
recovered material was in fact explosives. They have no
antecedent.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
2
Rs.10,000/- (ten thousand) each with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Jamui in Chakai Police Station Case No. 35/2010.
Both bailors would be their family members.
Petitioners would report to the Police station
concerned once every two months.
Anjani. (Samarendra Pratap Singh, J.)