IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35483 of 2010
RAMDAYAL CHAUDHARY @ MALSIKAR, Son of Tilakdhari Chaudhary @ Tilak Ram,
resident of village - Sarvoday Nagar, P.S. - Paraiya, District - Gaya .
Versus
STATE OF BIHAR .
-----------
3 25.02.2011 Heard Sri Durgesh Nandan, learned counsel for the petitioner and
Sri Ram Briksha Singh Pahepuri, learned Additional Public Prosecutor.
The petitioner, who is in custody in Tekari P.S. Case No. 82 of
2010, for the offence under Sections 307, 386 and other allied sections of the
Indian Penal Code, 3 & 4 of Explosive Substances Act and Section 17 of the
C.L.A. Act has prayed for grant of bail. The F.I.R. was lodged against 20-25
unknown accused persons and petitioner’s name has surfaced during the
investigation. Learned counsel for the petitioner submits that in the case diary
nothing has come against the petitioner but even then, petitioner is rotting in
jail. Learned Additional Public Prosecutor submits that the petitioner has been
made accused on the basis of confession of co-accused.
In view of the facts and circumstances, let the petitioner, Ramdayal
Chaudhary @ Malsikar be enlarged on bail on furnishing bail bond of Rs.
10,000/- (Rupees ten thousand) with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Gaya in connection with
Tekari P.S. Case No. 82 of 2010.
( Rakesh Kumar, J.)
Praful/-