IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.14 of 2011
BHOSU CHAUHAN
Versus
THE STATE OF BIHAR
-----------
04/ 20.04.2011 Heard learned Counsel for the
appellant and learned Counsel for the State in
connection with the prayer for bail of the
above named appellant.
It has been submitted that the death
was due to drowning and there was no other
ante-mortem injury. So, the allegation that
the appellant has thrown the baby has not been
substantive. It has also been submitted that
the appellant is in custody since 14.07.2004.
Considering the facts and
circumstances of the case, the appellant
namely, Bhosu Chauhan, during the pendency of
this appeal is directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount
each to the satisfaction of Sri Ganga Prasad,
learned 2nd Additional Sessions Judge/his
2
successor court, Nalanda at Bihar Sharif in
connection with Sessions Trial No. 647 of
2004 and 648 of 2004.
(Shyam Kishore Sharma, J.)
(Gopal Prasad, J.)
kksinha/-