IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous Case No.25676 of 2011
Muskan Kumar Das son of Late Ramprit Das, resident of village
Rupouli Kamat Tola, P.S.Janki Nagar, District Purnea
Versus
The State Of Bihar
For the petitioner : Mr.Bijendra Kumar Singh
For the State : Mr. Addl.P.P.
----
02/ 03.08.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner seeks bail in a case which has been
registered for offences under Sections 399, 402 and 414 of the
Indian Penal Code and under Seqction 25(1-b)a/26/35 of the Arms
Act.
The police has apprehended some persons on
28.05.2010 on suspicion that they were preparing to commit
serious offence. On search, from possession of the petitioner three
live cartridges and one Nokia Mobile were recovered whereas
from other accused pistols and cartridges were recovered.
Submission is that other co-accused Chandan Yadav,
Bablu Nadaf, Md.Zakir Hussain alias Md.Zakir, Abdul Rauf and
Raushan Kumar alias Raushan Kumar Yadav have been released
on bail by different orders of this Court and the petitioner is in jail
custody since 28.05.2010.
Considering the facts and 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 Additional Sessions
2
Judge, Fast Track Court No.7, Purnea in Sessions Trial No. 857 of
2010 arising out of Sadar P.S.Case No. 171 of 2010.
Tahir/- (Shyam Kishore Sharma, J.)