IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL APPEAL (DB) NO.825 OF 2011
1. BABLU CHOUDHARY SON OF SRI BHUPENDRA
CHOUDHARY
2. MUKUND CHOUDHARY SON OF SRI GOVIND NARAYAN
SINGH
R/O VILL- PATTI ASWARI, P.S.- KATHAIYA, DISTRICT-
MUZAFFARPUR
VERSUS
THE STATE OF BIHAR
----------------------------------
3 21/09/2011 This appeal has been placed for
consideration of prayer for bail of the appellants after
receipt of the lower court records.
Though three persons are the convicts but
the allegation and evidence is specific that it was
Sanjiv who has fired one shot from country made
pistol which hit at the head of the informant’s brother
who succumbed to the said injury at the spot. This
allegation has been corroborated by the medical
evidence.
Prayer for bail of the appellants has been
opposed by the learned APP assisted by the learned
counsel appearing on behalf of the informant.
Considering the facts and circumstances of
the case, during the pendency of this appeal, the
appellants above named are directed to be released on
furnishing of bail bonds of Rs. 10,000/- (ten
thousand) each with two sureties of the like amount
each to the satisfaction of Sri G. R. Tripathi,
2
Additional Sessions Judge 4th/his successor Court,
Muzaffarpur in Sessions Trial No. 876 of 2005.
(Shyam Kishore Sharma, J.)
(Vikash Jain, J.)
avin