IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9411 of 2011
DR. I.C. CHOUBEY SON OF BADABABU CHOUBEY.
Versus
THE STATE OF BIHAR
-----------
2 11.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner has renewed his prayer for
anticipatory bail in connection with Bagha P.S. Case
No. 106 of 2006 pending in the court of learned Chief
Judicial Magistrate, West Champaran registered under
Section 304 of the Indian Penal Code.
It is submitted by learned counsel for the
petitioner that the informant has subsequently, retracted
from the initial accusation and has filed a petitioner to
that effect before the learned court below.
I am not inclined to interfere, only because,
this is the second anticipatory bail application of the
petitioner.
Let the learned court below consider the
regular bail of the petitioner in view of the fact that the
case was registered under Section 304 of the I.P.C and
the informant has retracted from initial accusation and
2
if possible, dispose off the regular bail application of
the petitioner on the same day.
With the above observation, this application
is, accordingly, disposed off.
(Dinesh Kumar Singh, J.)
Amrendra/-