High Court Patna High Court - Orders

Santosh Chaurasia And Anr. vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Santosh Chaurasia And Anr. vs The State Of Bihar on 27 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.17483 of 2011
                               Santosh Chaurasia And Anr.
                                            Versus
                                    The State Of Bihar
                                          -----------

2. 27.06.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 427, 504 of the Indian Penal Code

and Section ¾ of the Explosive Substances

Act.

It is alleged that due to explosion

in the mining work, stone cheeps fell in the

land of the informant causing damage to

crops and water pipe which was used in

irrigation of land.

It is submitted by the learned

counsel for the petitioners that the

petitioners are licensee for mining hence,

no case is made out under Sections 3 and 4

of the Explosive Substances Act. It is

further submitted that the prosecution

report does not reflect that crops were

damaged due to explosion.

Considering the aforesaid facts, let
2

the petitioners, Santosh Chaurasia and Arun

Kumar Singh, be released on bail in the

event of arrest or surrender before the

learned court below within a period of

twelve weeks from today in connection with

Kasma P.S. Case No. 17 of 2010 on furnishing

bail bond of Rs.10,000/-(Ten Thousand) each

with two sureties of the like amount each to

the satisfaction of the learned C.J.M.

Aurangabad, subject to the conditions as

laid down under Section 438(2) of the Code

of Criminal Procedure.

U. K.                                          ( Dinesh Kumar Singh, J)