IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11425 of 2011
PRAMOD CHOUDHARY, SON OF SHRI BHAGWAN CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
02 20.04.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
The only allegation against the petitioner is that at the time of
alleged occurrence, he was standing outside the house of the informant
along with his motorcycle and when the main assailants stepped down
from the roof of the informant, he facilitated the aforesaid accused
persons in fleeing away from the place of occurrence providing the
service of his motorcycle.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, let the petitioner be released on bail on
furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties
of the like amount each to the satisfaction of learned Sub Divisional
Judicial Magistrate, Bikramganj, Rohtas in connection with Nasriganj
P.S. Case No. 167 of 2010.
Shahzad (Hemant Kumar Srivastava, J )