High Court Patna High Court - Orders

Munna Choudhary @ Ajay Kumar … vs The State Of Bihar on 20 September, 2011

Patna High Court – Orders
Munna Choudhary @ Ajay Kumar … vs The State Of Bihar on 20 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Appeal (DB) No.813 of 2011
                      Munna Choudhary @ Ajay Kumar Chaudhary
                   son of Indradeo Choudhary, resident of village
                   Basopatti,P.S.Siwan Muffasil,Distrit Siwan
                                       Versus
                                The State Of Bihar
                                       With
                      Criminal Appeal (DB) No. 827 of 2011
                    Dinesh Singh son of Late Nathuni Singh,
                     Resident of village and P.O.Bansopali,
                        P.S.Siwan Muffasil,District Siwan
                                      Versus
                                The State of Bihar
                         ----------------------------------

03/ 20.09.2011 Heard learned counsel for the

appellants and learned counsel for the State

in both the above appeals.

According to informant, he was

firstly fired upon by Munna Choudhary alias

Ajay Choudhary (appellant in Cr.Appeal (DB)

No. 813 of 2011) which caused injury upon

his waist. Suresh Choudhary, Rajendra

Choudhary and Dinesh Singh are also alleged

to have fired but no injury on account of

firing of these persons was caused. The

death of the informant occurred after 36

days of the occurrence and cause of death,

according to doctor, is septicaemia.

Considering the facts and

circumstances of the case, during pendency

of the above appeals, the above named

appellants of both the appeals shall be
2

released on bail on furnishing bail bonds of

Rs.10,000/-(Rupees ten thousand) each with

two sureties of the like amount each to the

satisfaction of Shailendra Kumar Pandey, 2nd

Additional Sessions Judge/successor court,

Siwan in Sessions Trial No. 352 of 1996 and

realization of fine as imposed upon them

shall also remain stayed.

(Shyam Kishore Sharma, J.)

Tahir/- (Dinesh Kumar Singh,J.)