High Court Patna High Court - Orders

Pramod Kumar @ Pramod Mahto vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Pramod Kumar @ Pramod Mahto vs The State Of Bihar on 16 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.979 of 2011
                             Pramod Kumar @ Pramod Mahto
                                            Versus
                                    The State Of Bihar
                                          -----------

6. 16.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 20.06.2010 in a

case registered under Sections 147, 148, 149, 323, 307, 353, 427

of the Indian Penal Code and 27 of the Arms Act, 304 of

Explosive Substance Act and 17 of C.L.A. Act.

Although, petitioner is named in the First

Information Report but his name has come on the basis of

statement of villagers who disclosed before the Police Officer

the name of the petitioner and other but in course of entire

investigation, none of the villagers have claimed to have seen the

alleged crime. It appears that except the criminal antecedent of

the petitioner as well as confessional statement there is nothing

against him.

Accordingly, the above named petitioner is directed

to be released on bail on furnishing bail bonds of Rs. 10,000/-

(Ten thousand only) with two sureties of the like amount each to

the satisfaction of Sub-divisional Judicial Magistrate, Sherghati,

District, Gaya in connection with Dumaria P.S. Case No. 9/09.

Kamlesh                                       (Hemant Kumar Srivastava, J.)