High Court Patna High Court - Orders

Akhilesh Chaudhary vs State Of Bihar on 19 January, 2011

Patna High Court – Orders
Akhilesh Chaudhary vs State Of Bihar on 19 January, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.989 of 2010
                         AKHILESH CHAUDHARY
                                  Versus
                             STATE OF BIHAR
                                 -----------

04/ 19.01.2011 LCR has been received.

Counsel for the appellant submits that the evidence

on record indicates that the victim (P.W. 1) was abducted by

the accused persons. There is no evidence to show that there

was any threat of his life by the accused persons and any

demand was made by the accused persons for ransom. This

appellant is in custody since 18.8.2006.

Considering these facts, prayer for bail on behalf of

appellant Akhilesh Chaudhary is allowed. During the

pendency of this appeal, he is directed to be released on bail

on furnishing bail bond of Rs.10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of

Additional Sessions Judge, F.T.C. II, Bettiah, West

Champaran in connection with Sessions Trial No. 246A of

2006.

Realization of fine shall remain stayed.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/