High Court Patna High Court - Orders

Uchit @ Uttam Yadav &Amp; Anr vs State Of Bihar on 24 June, 2010

Patna High Court – Orders
Uchit @ Uttam Yadav &Amp; Anr vs State Of Bihar on 24 June, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.17109 of 2010
                           1. UCHIT @ UTTAM YADAV &
                           2. VIJAY @ BIJO
                                                 Versus
                                        STATE OF BIHAR
                                           -----------

4. 24.06.2010. Heard learned counsel for the parties.

Petitioners are accused in a case under sections 307, 302

and other allied sections of the I.P.C., 27 of the Arms Act and ¾ of

the Explosive Substances Act.

They are not named in the FIR, charge sheet was submitted

against four persons excluding them and after 19 years his name

figured in the case and some of the co-accused has already been

allowed bail and they are in custody since 10.12.2009.

In the facts of the case, let the petitioners as above be

released on bail in the event of surrender within six weeks from today

on furnishing bail bond of Rs. 5,000/- each with two sureties of the

like amount each to the satisfaction of the Chief Judicial Magistrate,

Bhagalpur in Nathnagar Police Station case no. 241 of 1989

Shashi. (Samarendra Pratap Singh, J.)