High Court Patna High Court - Orders

Amar Choudhary And Anr. vs The State Of Bihar on 6 April, 2011

Patna High Court – Orders
Amar Choudhary And Anr. vs The State Of Bihar on 6 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.8640 of 2011
                             AMAR CHOUDHARY AND ANR.
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 06.04.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323,353,332,379,504/34 of the

Indian Penal Code and Section 3(x),(xi) of

the S.C./S.T.(Prevention of Atrocities)Act.

It is alleged against the

petitioners to have abused the informant’s

side and taken away Rs. 750/- and the

jewellery worth Rs. 4,000/-. Annexure-2 has

been brought on record to suggest that the

Superintendent of Police, Munger, has found

the case true under Sections 341, 323,353/34

of the I.P.C. It is further submitted that

the investigation is still pending.

Considering the aforesaid facts, let

the petitioners, Amar Choudhary and Bullet

Choudhary, be released on bail in the event

of arrest or surrender before the learned

court below within a period of twelve weeks

from today in connection with Bariyarpur
2

P.S. Case No. 46 of 2009 on furnishing bail

bond of Rs.10,000/-(Ten Thousand) each with

two sureties of the like amount each to the

satisfaction of the learned C.J.M. Munger,

subject to the conditions as laid down under

Section 438(2) of the Code of Criminal

Procedure.

U. K.                                 ( Dinesh Kumar Singh, J)