IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.14924 of 2011
Shahdeo Kumar Yadav, S/O-Anchu Yadav
Versus
The State Of Bihar
with
Cr.Misc. No.16403 of 2011
Puran Chand Yadav, S/O-Tetar Yadav
Versus
The State Of Bihar
-----------
02 24.06.2011 Both the above stated petitions arise out of Barachatti P.S.
Case No. 278 of 2010 registered under Sections 4/5 of Explosive
Substance Act, 17 of C.L.A. Act as well as 16, 18, 19 and 20 of
Unlawful Activities (Prevention ) Act and, accordingly, both the above
stated petitions are being disposed of by this common order.
Petitioners are named in the first information report and it
would appear from the first information report itself, that the alleged
recovery has been made on the basis of confessional statement of co-
accused Chandeshwar Paswan @ Bhukan Jee @ Raushan Jee.
Although, petitioners were caught at the spot but admittedly, nothing
incriminating article has been recovered from their conscious
possession.
Considering the aforesaid facts and circumstances as well
as submissions of the parties, let the petitioners be released on bail on
furnishing bail bonds of Rs. 10,000/-(Ten Thousand) each with two
sureties of the like amount each to the satisfaction of Sub Divisional
Judicial Magistrate, Sherghatti (Gaya) in connection with Barachatti
P.S. Case No. 278 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)