High Court Patna High Court - Orders

Santosh Nut @ Rajesh Nut vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Santosh Nut @ Rajesh Nut vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.33149 of 2011
                   Santosh Nut @ Rajesh Nut son of Bhola Nut,
                            resident of village Rampur,
                         P.S.Sedhewalia,District Gopalganj
                                       Versus
                                The State Of Bihar
                      For the petitioner : Mr.Mukesh Kumar Singh
                           For the State : Mr. Addl.P.P.
                                        ----

02/ 28.09.2011 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 and 402 of the Indian Penal

Code, 25(1-b)a/26/35 of the Arms Act and

3/4 of the Explosive Substance Act.

Though many persons were apprehended

with fire arms but the petitioner was

apprehended with a packet containing 100

grams of while substance which was

suspected to be explosive substance.

Submission is that the seized

article from the petitioner was not

chemically examined and the petitioner is a

man of fair antecedent. The petitioner is

not accused in any other case. Co-accused

Suresh Nut and Sudhis Nut have been admitted

to bail by different orders of this Court.
2

                    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 Judge II, Chapra in

Sessions Trial No. 521 of 2011 arising out

of Mashrakh P.S.Case No. 32 of 2011.

Tahir/- (Shyam Kishore Sharma, J.)