High Court Patna High Court - Orders

Pramod Chaudhary vs State Of Bihar on 28 June, 2010

Patna High Court – Orders
Pramod Chaudhary vs State Of Bihar on 28 June, 2010
                                                                              IN THE
                HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.17905 of 2010
                               PRAMOD CHAUDHARY
                                         Versus
                                  STATE OF BIHAR
                                           with
                            Cr.Misc. No.21625 of 2010
                                 DABBAL JAISWAL
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 28.6.2010 Heard counsel for the petitioners and the State.

The petitioners are accused in a case under sections 302/34,

396 of the Penal Code and section 27 of the Arms Act.

Counsel for the petitioners submits that names have been

figured on the confessional statement of co-accused Munna

Choudhary who has been granted bail by a bench of this court by

order dated 18.5.2010 passed in Cr.Misc.No.45390 of 2009.The

petitioners does not have any criminal antecedent and they are in

custody since 19.9.2009 and 17.4.2010 respectively.

It appears from order of the learned Addl. Sessions Judge

that the witnesses have seen the petitioners fleeing away from the

place of occurrence.

Call for carbon copy of the case diary of Dehri

(Dalmianagar) P.S. Case No.163 of 2009 from the Court of the Chief

Judicial Magistrate, Rohtas at Sasaram and put up these cases within

top ten cases on its receipt.

(S.P.Singh,J)
KHAN
-2-