High Court Patna High Court - Orders

Rajesh Chaudhary vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Rajesh Chaudhary vs The State Of Bihar on 27 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.16841 of 2011
                   RAJESH CHAUDHARY, S/O-LATE LALA CHAUDHARY
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

02 27.06.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

It appears from perusal of the impugned order of

learned Additional Sessions Judge that name of this petitioner

came in course of investigation at para-98 of the case diary and

it is only alleged against him that he made obstruction when the

police party went there to arrest the F.I.R. named accused

Dharmendra Kumar.

It is pointed out by learned counsel for the

petitioner that some co-accused persons, who are named in the

F.I.R., have already been granted privilege of bail.

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 Chief Judicial Magistrate, Rohtas at Sasaram in

connection with Dehri Town P.S. Case No. 539 of 2010.

        Shahzad                            ( Hemant Kumar Srivastava, J.)