High Court Patna High Court - Orders

Birendra Chaudhary vs State Of Bihar on 6 October, 2010

Patna High Court – Orders
Birendra Chaudhary vs State Of Bihar on 6 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.30529 of 2010
     BIRENDRA CHAUDHARY S/O JAGDISH CHAUDHARY....PETITIONER.
                                 Versus
                                          STATE OF BIHAR
                                            -----------

2. 06.10.2010 Heard the learned counsel for the

petitioner and the State.

Petitioner and one Dharmendra

Chaudhary charge sheeted with the allegation

of killing informant’s wife by setting her on

fire. Accused Dharmendra faced trial and

acquitted now vide Sessions Trial No.584 of

2009 that was a good ground for bail to

petitioner, but his absconding in the case

since long, which appears from the charge

sheet disentitles him for bail.

Hence prayer for anticipatory bail on

behalf of petitioner is rejected.

However, petitioner is at liberty to

surrender in the Court of Additional Sessions

Judge, Fast Track Court No.2, Muzaffarpur in

connection with Sessions Trial No.184 of 2010

arising out of Brahmpura P.S. Case No.141 of

2007 and pray for regular bail which shall be

decided on its own merit without being

prejudiced by this rejection order.

       Vikash                                           (Mandhata Singh,J.)