High Court Patna High Court - Orders

Sanjay Chaudhary vs The State Of Bihar on 3 November, 2011

Patna High Court – Orders
Sanjay Chaudhary vs The State Of Bihar on 3 November, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.16636 of 2011
                          Sushil Chaudhary, S/O-Jamun Chaudhary
                                            Versus
                                    The State Of Bihar
                                             with
                               Cr.Misc. No.18952 of 2011
                         Sanjay Chaudhary, S/O-Jamun Choudhary
                                            Versus
                                    The State Of Bihar
                                         -----------

3 03.11.2011 Both the above stated petitions arise out of Mahnar P.S.

Case No. 79 of 2010 registered under Sections 323, 302/34 of the

Indian Penal Code and accordingly, both the above stated petitions are

being disposed of by this common order.

Heard learned counsel for the petitioners, learned

Additional Public Prosecutor for the State as well as learned counsel

appearing for the informant.

Allegedly, on account of land dispute petitioner in Cr.

Misc. No. 18952 of 2011 gave one spade blow on the head of the

deceased as a result of which deceased died on the spot.

Learned counsel appearing in Cr. Misc. No. 16636 of

2011 submits that no specific overt-act has been attributed against the

petitioner Sushil Chaudhary.

Learned counsel appearing in Cr. Misc. No. 18952 of

2011 submits that admittedly, the alleged occurrence took place on

account of land dispute and, as a matter of fact, there was no intention

of the petitioner to kill the deceased and furthermore, the post-mortem

report reveals that deceased had sustained injury on his head said to be

caused by hard and blunt substance and not by the spade and
2

moreover, petitioner is in jail custody since 16.07.2010 i.e. for more

than one year.

Considering the aforesaid 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 Chief

Judicial Magistrate, Vaishali at Hajipur in connection with Mahnar

P.S. Case No. 79 of 2010.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)