IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.42018 of 2010
MANOJ CHAUDHARY, SON OF RAM LAL CHAUDHARY, RESIDENT OF VILLAGE
NAGESHERPUR, P.S. BARUN, DISTRICT AURANGABAD. ---- PETITIONER
Versus
THE STATE OF BIHAR
-----------
2 22.12.2010 Petitioner is an accused in a case under Sections 457,
380 and 511 of the Indian Penal Code.
The allegation is that the petitioner entered the house
of the informant and asked for her son or in the alternative asked
to pay the money. When she created a commotion he ran away. It
is submitted on behalf of the petitioner that there is no evidence
that the petitioner had entered the house to commit theft, in fact
he had not taken a single penny from the lady concerned and she
has made him accused because she owes him money.
Be that as it may, petitioner Manoj Chaudhary is
directed to be released on bail in connection with Barun P.S. Case
No. 113 of 2010 on furnishing bail bond of rupees ten thousand
with two sureties of the like amount each to the satisfaction of the
Chief Judicial Magistrate, Aurangabad.
Sanjay ( Sheema Ali Khan, J.)