IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36130 of 2010
GUJJA CHAUDHARY .
Versus
STATE OF BIHAR .
-----------
3 22.11.2010 Heard learned counsel for the petitioner and the State.
The petitioner has been made an accused under Section,
341,323,324,307 and 34 of Indian Penal Code.
The petitioner submits that the main allegation of assault is against
Vijay Chaudhary. Petitioner is in custody since 2.8.2010. Petitioner
has no criminal antecedent.
In view of the facts and circumstances of the case, let the
petitioner as named above be released on bail on furnishing bail
bond of Rs. 5000/- (five thousand) with two sureties of the like
amount each to the satisfaction of the learned Chief Judicial
Magistrate, Lakhisarai in connection with Halsi P.S. Case No. 2 of
2010 with the condition that petitioner would not be absent
physically for two consecutive dates at a stretch till three witnesses
are examined in trial, failing which his bail bond would be cancelled
and he would be taken into custody.
Devendra/ (Samarendra Pratap Singh, J.)