IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43947 of 2010
GUDDU CHOUDHARY, SON OF GIRJA CHOUDHARY,
RESIDENT OF VILLAGE-SOBRI, POLICE STATION-
KOTHI, DISTRICT-GAYA. ...........PETITIONER.
Versus
THE STATE OF BIHAR
-----------
2 19.01.2011 Heard learned counsel for the
petitioner as well as learned P.P. for
the State.
Petitioner seeks his bail in
connection with Sherghati P.S. Case
No.239 of 2010 registered under
Section 393 of the I.P.C. and 25(1-b)
(a), 26/35 of the Arms Act.
Allegedly, petitioner and two
co-accused persons attempted to snatch
motorcycle of the informant, but they
did not succeed in their attempt.
Subsequently, petitioner and his
associates were caught by the
informant and others.
Admittedly, nothing has been
recovered from the conscious
possession of the petitioner and as
2
per para-7 of this application
petitioner does not have any criminal
antecedent.
Considering the aforesaid facts
and circumstances as well as period of
detention of petitioner in jail
custody petitioner, namely, Guddu
Choudhary is directed to be released
on bail on furnishing bail bonds of
Rs.10,000/-(ten thousand) with two
sureties of the like amount each to
the satisfaction of learned S.D.J.M.,
Sherghati (Gaya) in connection with
Sherghati P.S. Case No.239 of 2010.
( Hemant Kumar Srivastava,J.)
PN