IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8640 of 2011
AMAR CHOUDHARY AND ANR.
Versus
THE STATE OF BIHAR
-----------
2. 06.04.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 341, 323,353,332,379,504/34 of the
Indian Penal Code and Section 3(x),(xi) of
the S.C./S.T.(Prevention of Atrocities)Act.
It is alleged against the
petitioners to have abused the informant’s
side and taken away Rs. 750/- and the
jewellery worth Rs. 4,000/-. Annexure-2 has
been brought on record to suggest that the
Superintendent of Police, Munger, has found
the case true under Sections 341, 323,353/34
of the I.P.C. It is further submitted that
the investigation is still pending.
Considering the aforesaid facts, let
the petitioners, Amar Choudhary and Bullet
Choudhary, be released on bail in the event
of arrest or surrender before the learned
court below within a period of twelve weeks
from today in connection with Bariyarpur
2
P.S. Case No. 46 of 2009 on furnishing bail
bond of Rs.10,000/-(Ten Thousand) each with
two sureties of the like amount each to the
satisfaction of the learned C.J.M. Munger,
subject to the conditions as laid down under
Section 438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)