IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24202 of 2008
ARUN KUMAR CHAUDHARY
Versus
STATE OF BIHAR
-----------
3. 01.07.2008. Heard the learned counsel for the petitioner and counsel
appearing on behalf of the State.
The petitioner is an accused in a case under Sections 323
and 498A of the Indian Penal Code.
Learned counsel for the petitioner submits that the
petitioner’s father died on 19.6.2008 during the “Amarnath Journey”
and the “Sharadh” ceremony is to be performed on 5.7.2008.
Considering the aforesaid facts, the petitioner Arun Kumar
Chaudhary is directed to be released on provisional bail for a period of
two weeks on furnishing bail bond of Rs.10,000/-(Ten Thousand) with
two sureties of the like amount each to the satisfaction of the Sub
Divisional Judicial Magistrate, Patna in connection with complaint
case no.2617( C ) of 2007.
Since the order is urgent, the office is directed to send this
order by fax immediately at the cost of the petitioner.
List this case after two weeks for consideration of regular
bail.
U.K. (Sheema Ali Khan,J)