High Court Patna High Court - Orders

Madan Chaudhary vs The State Of Bihar on 29 June, 2011

Patna High Court – Orders
Madan Chaudhary vs The State Of Bihar on 29 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.19102 of 2011
                      Madan Chaudhary, S/O-Late Sheo Bachan Chaudhary
                                            Versus
                                     The State Of Bihar
                                          -----------

02 29.06.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is an accused in a case registered under

Section 302 of the Indian Penal Code and 27 of the Arms Act in

connection with Hussainganj P.S. Case No. 49 of 1997.

Learned counsel for the petitioner submits that

Tilak and Marriage ceremony of son of the petitioner is going to

be solemnized on 04.07.2011 and 07.07.2011, respectively and

the presence of the petitioner on the aforesaid occasion is

essential. So, the petitioner may be released on provisional bail

for attending the above stated ceremonies. It is also pointed out

by him that no doubt, the alleged occurrence took place in the

year 1997 but, as a matter of fact, when the petitioner got

knowledge about his implication in the present case, he

voluntarily surrendered in the year 2011 before the concerned

court which is evident from perusal of the impugned order dated

24.05.2011.

Although, petitioner is main assailant but

considering the aforesaid submissions of learned counsel for the

petitioner, let the petitioner be released on provisional bail for

attending the Tilak as well as Marriage ceremony of his son on

execution of bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Fast Track
2

Court-V, Siwan in connection with Sessions Trial No. 139 of

2011 arising out of Hussainganj P.S. Case No. 49 of 1997 till

15.07.2011. The petitioner must surrender before the trial court

on 18.07.2011 and shall furnish the surrender slip before this

Court till 21.07.2011 and furthermore, one of the sureties must

be son of the petitioner.

Let this matter be listed under the heading for

admission on 25.07.2011.

Shahzad                               ( Hemant Kumar Srivastava, J.)