IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.20979 of 2011
Umashankar Chaudhary @ Guddu Chaudhary
Versus
The State Of Bihar
-----------
03/ 16.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 16.3.2011 in a case
registered under section 302 of the Indian Penal Code.
It would appear from perusal of the first information report
that general and omnibus allegation has been levelled against the
petitioner and other accused persons.
Although the deceased sustained altogether, six injures but
it is not specific case of the prosecution as to which FIR named
accused persons gave fatal blow to the deceased.
Accordingly, petitioner, Uma Shankar Chaudhary @ Guddu
Chaudhary, is directed to be released on bail on furnishing bail bonds
of Rs 10,000/- with two sureties of the like amount each to the
satisfaction of the Sub divisional Judicial Magistrate (West)
Muzaffarpur in Kurhani P.S. Case no. 48/2011.
shahid (Hemant Kumar Srivastava,J)