High Court Patna High Court - Orders

Chando Choudhary &Amp; Anr vs The State Of Bihar on 4 February, 2011

Patna High Court – Orders
Chando Choudhary &Amp; Anr vs The State Of Bihar on 4 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.190 of 2011
                              CHANDO CHOUDHARY & ANR
                                              Versus
                                    THE STATE OF BIHAR
                                             -----------

02/ 04.02.2011 Heard learned counsel for the petitioners as well as learned

P.P. for the State.

Petitioners seek their bail in connection with Pakribrawn

P.S. Case no.35/2008 registered under sections 341, 323, 324 307 and

504/34 of the IPC.

It would appear from perusal of the impugned order that

petitioners were granted police bail and subsequently, the police

submitted charge sheet under bailable section but the learned Chief

Judicial Magistrate took cognizance for the offence under section 307

of the IPC and rejected the bail petition of the petitioners.

It is very unfortunate not only on the part of learned CJM

but also on the part of the learned Addl. Sessions Judge I, Nawada that

both the aforesaid officers were not aware about dictum rendered by

this court in several decisions in the aforesaid matter.

In view of the aforesaid situation, petitioners, Chando

Choudhary and Naresh Choudhary are directed to be released on bail

in connection with Pakribrawn P.S. Case no. 35 of 2008 on furnishing

bail bond of Rs 10,000/- with two sureties of the like amount each to

the satisfaction of the Chief Judicial Magistrate, Nawada.

      shahid                                                 (Hemant Kumar Srivastava,J)