High Court Patna High Court - Orders

Ashok Choudhary @ Ashok Samrat vs State Of Bihar on 7 July, 2008

Patna High Court – Orders
Ashok Choudhary @ Ashok Samrat vs State Of Bihar on 7 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.13142 of 2008
                      ASHOK CHOUDHARY @ ASHOK SAMRAT
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 7/7/2008 Heard the learned counsel for the petitioner and the

counsel appearing for the State.

The petitioner is an accused in a case under Sections

302, 201 and 34 of the Indian Penal Code.

The allegation is that the informant received

information from some people that the dead body of the

nepnhew of Nageshwar Choudhary was found on 13.3.2002.

On enquiry he was told by one Manoj Kumar that Ashok

Choudhary and two others have come to his house and taken

deceased with them on a motorcycle on 12.3.2002. Thereafter,

the dead body of Rinku Choudhary was recovered. There is no

motive described by the informant or others which would show

that Ashok Choudhary and others had a reason to kill the

deceased.

Learned counsel for the petitioner submits that the

petitioner is in jail since 1.4.2006 and he has clean antecedent.

Considering the period of custody, the petitioner

Ashok Choudhary 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, Fast Track Court 5, Samastipur, in connection

with Sessions Trial No. 674 of 2006 arising out of Tajpur P.S.
-2-

Case No. 54 of 2002 with the condition that he should appear

in this case during pendency of the case as and when required

by the court below and he shall not absent even on a single

date, failing which the court below is directed to cancel his bail

bond.

S.Ali                                       (Sheema Ali Khan, J.)