High Court Patna High Court - Orders

Manohar Chaudhary & Anrs. vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Manohar Chaudhary & Anrs. vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (SJ) No.558 of 2011
                             Manohar Chaudhary & Anrs.
                                          Versus
                                  The State Of Bihar
                                            with
                            CR. APP (SJ) No.773 of 2011
                                Gobardhan Choudhary
                                          Versus
                                  The State Of Bihar
                                        -----------

3. 22.7.2011 None appears on behalf of appellant Gobardhan

Choudhary. The prayer for bail on his behalf is dismissed as not

pressed.

As regards appellants Manohar Chaudhary and

Chotan Chaudhary( in Cr. Appeal No. 558 of 2011(S.J.),

considering the recovery of arms and further considering that

tyres of the vehicles were punctured by the iron spikes so as to

plundering them, I am not inclined to direct their release on bail

at this stage.

The prayer for bail of these two appellants,

namely, Manohar Chaudhary and Chotan Chaudhary is

dismissed.

        Kanth                                        ( Dharnidhar Jha, J.)