IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29837 of 2011
Shri Ram Yadav
Versus
The State Of Bihar
-----------
2. 19.09.2011 Heard learned counsel for petitioner as well as
learned Additional Public Prosecutor for State.
Petitioner is in jail custody since 09.03.2011 in a
case registered under Sections 121(A)/122/124(A)/34 of the
I.P.C. and U/S-25 (1-b) A/26/35 of the Arms Act and also
Section-10/13 of the U.P.A. Act.
Allegation against the petitioner is that he along with
the some other accused persons were caught in a Bolero Jeep
from which some pamphlets were recovered the side from
driving seat of dikki and firearms and ammunitions were
recovered from possession of other accused persons. So far as
the petitioner is concerned, it is alleged in seizure-list that only
one mobile was recovered from him.
Considering the aforesaid facts and circumstances as
well as submissions of the parties, let the petitioner, namely,
Shri Ram Yadav be released on bail on furnishing bail bonds of
Rs. 10,000/- (Ten thousand only) with two sureties of like
amount each to the satisfaction of learned C.J.M. Bhagalpur in
connection with Sultanganj P.S. Case No. 45/2011.
Kamlesh (Hemant Kumar Srivastava, J.)