IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.36873 of 2010
1. RAMA KANT SINGH @ GOPAL CHOUDHARY,
2. Ratan Kumar Choudhary (although in the impugned order
wrongly it is typed as Ratak Kumar Choudhary)
Both sons of Late Umeshwar Choudhary, resident of villag e-
Kurso, P.S.- Madhepur, Distt. - Madhubani.
------ Petitioners.
Versus
THE STATE OF BIHAR ----- Opposite Party
-------
02. 29.10.2010 Heard learned counsel for the two
petitioners and learned Additional Public
Prosecutor for the State.
As submitted by learned counsel for the
petitioners that petitioner no. 2 namely, Ratan
Kumar Choudhary, has been apprehended by the
police. Hence, prayer to his extent has become
infructuous.
So far as petitioner no. 1 is concerned,
he is named accused in this case carries
allegation of inflicting injuries by Farsa upon
forehead of the informant during the course of
attempt on overhead, but injury report speaks a
bit otherwise. There is counter version also
between the parties and there is also land
dispute.
Considering the facts and circumstances
of the case, in the event of his
arrest/surrender before the court below within
-2-
four weeks of receipt of the copy of this
order, petitioner, namely, Rama Kant Sing @
Gopal Choudhary, is directed to be released on
bail on furnishing bail bond of Rs. 10,000/-
(ten thousand only) with two sureties of the
like amount each to the satisfaction of
Additional Chief Judicial Magistrate,
Jhanjharpur, in connection with Madhepur P.S.
Case No. 27 of 2010, subject to condition laid
down under Section 438(2) of the Criminal
Procedure Code with additional condition to
remain physically present before the court
below on each and every till disposal of the
case, in case of failure on two consecutive
dates, the liberty shall be deemed to be
cancelled.
Rajeev/ (Akhilesh Chandra, J.)