IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33140 of 2011
Chandan Mahto @ Chandan Kumar Mahto son of Amir
Chand Singh, resident of village Pakaria Bar,
P.S.Udwant Nagar, District Bhojpur
Versus
The State Of Bihar
-----
For the petitioner : Mr.Bhavesh Kumar
For the State : Mr. Addl.P.P.
———————————-
02/ 28.09.2011 Heard learned counsel for the
petitioner and learned counsel for the
State.
The petitioner is one of the named
accused of a case which has been registered
for offences under Sections 399,402,400,401
and 414 of the Indian Penal Code and 25(1-
b)a,26 and 35 of the Arms Act.
On 16.03.2011 the petitioner and
seven others were apprehended with fire arms
and it was suspected that the apprehended
persons were trying to commit some serious
offence. At the time of apprehension, the
petitioner was in possession of a country
made fire arm.
Submission is that co-accused Chunu
Mahto and Raj Bahadur who were apprehended
with identical fire arms have been admitted
to bail by different orders of this Court.
Considering the facts and
2
circumstances of the case, let the above
named petitioner be released on bail on
furnishing bail bond of Rs.10,000/-(Rupees
ten thousand) with two sureties of the like
amount each to the satisfaction of Sri Manoj
Kumar, Judicial Magistrate, Ist Class,
Bhojpur, Ara/his successor court in Barahara
P.S.Case No. 59 of 2011.
Tahir/- (Shyam Kishore Sharma, J.)