High Court Patna High Court - Orders

Rakesh Chaudhary vs State Of Bihar on 23 September, 2010

Patna High Court – Orders
Rakesh Chaudhary vs State Of Bihar on 23 September, 2010
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr. Misc. No.12925 of 2010
                       RAKESH CHAUDHARY Son of Raj Narayan Choudhary
                                               Versus
                                        STATE OF BIHAR
                                             -----------

3/ 23.09.2010 Heard learned counsel for the parties.

Petitioner is an accused in a case under Section 302/34

of the Indian Penal Code.

Learned counsel for the petitioner submits that

petitioner is not named in the First Information Report. He further

submits that witness Shiv Chandar Singh, in paragraph 24 of the

case diary, has stated that petitioner was also seen in the company

of the deceased and others. The petitioner is in custody since

25.02.2010.

In the circumstances, petitioner, named above, is

directed to be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount each

to the satisfaction of Sub-Divisional Judicial Magistrate, Sheohar,

Sitamarhi in connection with Tariyani P.S. case no. 02 of 2009,

with the condition that petitioner would report to nearby police

station once every two months and will file an affidavit to this

effect in the court below.

(Samarendra Pratap Singh, J.)
Uday/