High Court Patna High Court - Orders

Uday Prakash Yadav vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Uday Prakash Yadav vs The State Of Bihar on 18 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.20045 of 2011
                         Uday Prakash Yadav, S/O-Tej Narain Yadav
                                           Versus
                                    The State Of Bihar
                                             with
                               Cr.Misc. No.22484 of 2011
                      Pramod Kumar Yadav, S/O-Shri Ram Lochan Yadav
                                           Versus
                                    The State Of Bihar
                                         -----------

02 18.07.2011 Both the above stated petitions arise out of Khutauna

P.S. Case No. 06 of 2011 registered under various provisions of the

Arms Act, and, accordingly, both the above stated petitions are being

disposed of by this common order.

Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Allegedly, one country made pistol and three live

cartridges were recovered from conscious possession of petitioner in

Cr. Misc. No. 20045 of 2011 and similarly, one country made pistol

and five live cartridges were recovered from conscious possession of

petitioner in Cr. Misc. No. 22484 of 2011.

Petitioners are languishing in jail custody since

19.03.2011 and the impugned order of learned Sessions Judge

discloses that at Para 23 of the case diary, the antecedent of the

petitioners have been mentioned by the Investigating Officer but

submission on behalf of the petitioners is that they had been made

accused in a case on the basis of suspicion but subsequently, they

were acquitted after trial.

Considering the aforesaid facts and circumstances as
2

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

Additional Chief Judicial Magistrate, Jhanjharpur, Madhubani in

connection with Khutauna P.S. Case No. 06 of 2011.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)