IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3015 of 2011
SAROJ YADAV @ SWAYAMBER YADAV
Versus
THE STATE OF BIHAR
-----------
02 15.03.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since 01.05.2010 in
connection with Rosera P.S. Case No. 76 of 2010 registered under
Section 414 of the Indian Penal Code and 25(1-B) A, 26/35 of the Arms
Act.
Allegedly, two motorcycles and one six rounder loaded
revolver along with six live cartridges were recovered from the
possession of the petitioner.
Contention of learned counsel for the petitioner is that one of
the motorcycles has already been released in favour of its rightful
owner and so far as second motorcycle is concerned, the same belongs
to the petitioner. He also submits that so far as criminal cases, referred
by learned Sessions Judge in his impugned order are concerned, the
petitioner has already been granted privilege of bail in almost all the
above stated cases.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of Additional Chief Judicial
Magistrate, Rosera in connection with Rosera P.S. Case No. 76 of
2010.
Shahzad (Hemant Kumar Srivastava, J )