IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.662 of 2011
BABLOO YADAV
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.1091 of 2011
RAM KUMAR @ RAM KUMAR YADAV
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.1125 of 2011
GOPAL YADAV
Versus
THE STATE OF BIHAR
-----------
02 10.02.2011 All the above stated criminal miscellaneous
cases are taken enbloc as the said petitions have arisen out of
Balia P.S. Case No. 180 of 2010 registered under Sections 414,
120(B) of the Indian Penal Code, 25 (1-B)A, 26 and 35 of the
Arms Act and accordingly, all the above stated petitions are
being disposed of by this common order.
Allegedly, petitioners were caught along with
625 cartridges and some arms licences and petitioners
disclosed that they had purchased the said cartridges from
Chapra Gun House.
Learned counsel for the petitioners submits that
petitioner in Cr. Misc. No. 662 of 2011 was driver of the
vehicle from which the aforesaid recovery was made and so far
as the rest two petitioners are concerned, they are valid licence
holders and they had purchased the cartridges from the above
stated Chapra Gun House. He further submits that apart from
the petitioners some other persons had also purchased
2
cartridges from the above stated Chapra Gun House and while
all the aforesaid persons were returning to their home on two
vehicles the police intercepted the vehicle of the petitioners
and lodged this case. He drew my attention towards Annexure-
2 to the Cr. Misc. No.1125 of 2011 and submitted that the
above said persons had filed a release petition before the Chief
Judicial Magistrate, Begusarai for release of their cartridges as
well as licences in their favour.
Although, learned Public Prosecutor appearing
for the State opposed the prayer but considering the above
stated submissions as well as facts and circumstances of the
case above named petitioners are directed to be released on
bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)
with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Begusarai in connection with above
stated Balia P.S. Case No. 180 of 2010.
Shahzad (Hemant Kumar Srivastava, J )