High Court Patna High Court - Orders

Yogendra Choudhary vs The State Of Bihar on 2 July, 2010

Patna High Court – Orders
Yogendra Choudhary vs The State Of Bihar on 2 July, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21061 of 2010
                             YOGENDRA CHOUDHARY
                                         Versus
                               THE STATE OF BIHAR
                                       -----------

2. 2.7.2010 Heard learned counsel for the petitioner and

the State.

The submission of the petitioner in a Police

case under Sections 147, 148, 149, 447, 341 and 302

of the Penal Code, Section 27 of the Arms Act and

Section 17 of the Criminal Law Amendment Act is that

he is one of the eleven named accused accompanied by

4-5 unknown. The assault on the husband of the

informant is stated to be omnibus in nature considering

which co-accused has been granted bail in Cr. Misc. No.

5312 of 2010. The petitioner is stated to have

completed similar period of custody.

Considering the facts and circumstances of

the case, let the petitioner above named be enlarged on

bail on furnishing bail bonds of Rs. 20,000/- (twenty

thousand) with two sureties of the like amount each to

the satisfaction of the F.T.C. 2nd Patna in connection

with S. Tr. No. 120/2010 (arising out of Masaurhi P.S.

Case No. 132/2004).

P. Kumar                                               ( Navin Sinha, J.)