High Court Patna High Court - Orders

Onkar Yadav vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Onkar Yadav vs The State Of Bihar on 11 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.4964 of 2011
                Onkar Yadav, Son of Jagdish Yadav, R/o-Vill.-Lodhiya, P.S.-Haveli
                Kharagpur, District-Munger.                            -Petitioner.
                                         VERSUS
                The State of Bihar                                     -Opposite Party.
                                         -----------

02 11.03.2011 The petitioner is in custody since 20.09.2010 in relation

to Haveli Kharagpur P.S. Case No.47 of 2010 instituted under various

sections of the Arms Act and Section 414 of the Indian Penal Code.

It is alleged that on secret information police raided the

house of the petitioner in his absence. Few cartridges were recovered

from the house and a motorcycle without registration number.

Petitioner states that mala fidely police had planted the

cartridges. So far as motorcycle is concerned, it belongs to his

brother-in-law and full papers are available to support it. The

motorcycle is a new motorcycle.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

Thousand) with two sureties of like amount each to the satisfaction of

the Chief Judicial Magistrate, Munger in connection with Haveli

Kharagpur P.S. Case No.47 of 2010.

     Trivedi/                               (Navaniti Prasad Singh, J.)