High Court Patna High Court - Orders

Bindeshwari Yadav @ Bindi Yadav vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Bindeshwari Yadav @ Bindi Yadav vs The State Of Bihar on 27 September, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.30959 of 2011
                                   Bindeshwari Yadav @ Bindi Yadav
                                                 Versus
                                          The State Of Bihar
                                                 -----------

02/ 27.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 26.3.2011 in a case

registered under sections 25(1-AA), 25(1-b), 26 and 35 of the Arms

Act.

Allegedly, in huge quantity cartridges were recovered from

a vehicle in which the petitioner and some other persons were

travelling and subsequently, in huge quantity cartridges were

recovered from the business premises of the petitioner.

It is pointed out by learned counsel for the petitioner that for

the same occurrence, two cases were lodged. Present case was lodged

for the offence under the Arms Act whereas second case i.e. Bodh

Gaya P.S. Case no. 62/2011 for the offences under sections 121,

121(A), 122, 123, 124(A),188, 120(b) of the IPC and 10, 13,16, 18 of

the Unlawful Activities Act was lodged. It is contended by him that in

Bodh Gaya P.S. Case no. 62/2011, petitioner has been granted

privilege of bail by another bench of this court vide order dated

27.7.2011 passed in Cr. Misc. no. 22636/2011.

It is further contended by him that so far as recovery of fire

arms is concerned, admittedly recovered fire arms were licencee fire

arms and as a matter of fact, petitioner kept the aforesaid fire arms for

his safety as on earlier occasion naxalite attacked not only business
-2-

premises of the petitioner but also on the petitioner.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner,

Bindeshwari Yadav @ Bindi Yadav, be released on bail on furnishing

bail bonds of Rs 10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Gaya in Bodh Gaya

P.S. Case no. 61/2011.

shahid                                  (Hemant Kumar Srivastava,J)