IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9180 of 2011
TINKU KUMAR RAZAK @ TINKU RAZAK
Versus
THE STATE OF BIHAR
with
Cr.Misc. No.9216 of 2011
RUPESH YADAV @ MAUZAR YADAV
Versus
THE STATE OF BIHAR
-----------
02 30.03.2011 Both the above stated petitions arise out of Banka
P.S. Case No. 364 of 2010 registered under Sections 399/402 of
the Indian Penal Code and various provisions of the Arms Act
and accordingly, both the above stated petitions are being
disposed of by this common order.
Petitioners were caught at the spot and country made
pistols and cartridges were recovered from their possession. It
is stated that they along with other accused persons had
assembled to make preparation of committing dacoity.
The submission of learned counsel for the petitioners
is that having similar allegation co-accused Sonu Kumar Singh
and Gabbar Kumar Razak have already been granted privilege
of bail by the learned court below itself. It is also pointed out by
him that so far as the criminal antecedent of the petitioners is
concerned, they have been remanded in other cases after
registration of the present case.
Taking into consideration the above stated 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 2nd Additional Sessions
Judge, Banka in connection with Sessions Case No. 1360 of
2010 arising out of Banka P.S. Case No. 364 of 2010.
Shahzad (Hemant Kumar Srivastava, J )