High Court Patna High Court - Orders

Amar Choudhary &Amp; Ors vs State Of Bihar on 11 February, 2011

Patna High Court – Orders
Amar Choudhary &Amp; Ors vs State Of Bihar on 11 February, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.536 of 2009
                    AMAR CHOUDHARY & ORS .
                               Versus
                         STATE OF BIHAR .
                              -----------

04/ 11-Feb-2011 Heard learned counsel for the appellants and

learned counsel for the State in respect of I.A. No.213 of

2011 through which the appellants have renewed their

prayer for bail on the ground that the offence under

Section 302/34 has been alleged against a large number

of persons and in absence of any eye-witness of the

killing of the deceased, the only evidence is of being last

seen with the deceased. It was further submitted that

there is no satisfactory explanation why the FIR was

lodged after two days and in such circumstances

withholding of the postmortem report also creates some

doubts.

Considering all the facts and circumstances,

prayer for bail is allowed. During the pendency of this

appeal, let appellants, namely (1)AMAR CHOUDHARY

(2)RAMESHWAR CHOUDHARY AND (3)

SHAMBHU YADAV be released on bail on furnishing

bail bond of Rs.10,000/- each with two sureties of the
2

like amount each to the satisfaction of Additional

Sessions Judge, IInd, West Champaran, Bettiah in

Sessions Trial No. 67 of 1997.

The realization of fine from the appellants shall

remain stayed.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
perwez