IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7274 of 2011
SHIV KUMAR CHAUDHARY SON OF Murari Chaudhary
Versus
THE STATE OF BIHAR
-----------
2. 29.3.2011. Heard learned counsel appearing on
behalf of the petitioner and the learned
counsel appearing on behalf of the State.
The petitioner is in custody in
connection with Kinjer P.S.Case No.32 of
2009 for the offences punishable under
sections 447, 324 and 307/34 of the Indian
Penal Code.
The prayer of the petitioner was
earlier rejected vide order dated 4.8.2010
passed in Cr.Misc.No.26133 of 2010.
Taking into consideration the fact
that for the allegation of assault on the
informant by means of pasuli, the petitioner
has remained in custody since 15.3.2010 and
has a clean antecedent as stated by him, let
the petitioner Shiv Kumar Chaudhary be
released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like
amount each to the satisfaction of the Chief
Judicial Magistrate, Jehanabad in connection
with Kinjer P.S.Case No.32 of 2009.
ahk (Jyoti Saran, J)