IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3540 of 2011
CHHOTU CHOUDHARY
Versus
THE STATE OF BIHAR
-----------
2 14.03.2011 The petitioner is apprehending his arrest in a
case registered under Sections 363, 366(A), 376,324, 307 &
120B of the Indian Penal Code.
In statement under Section 164 of the Criminal
Procedure Code, the victim has alleged that forceful physical
relationship was established by Bhola Choudhary.
Considering the fact that one Sanjay Choudhary
has been granted bail by this court vide Cr. Misc. No. 25873
of 2010, let the petitioner namely, Chhotu Choudhary be
released on anticipatory bail, in the event of his arrest or
surrender before the learned Court below within a period of
four weeks from today, on furnishing bail bond of Rs.
10,000/- (ten thousand) with two sureties of the like amount
each to the satisfaction of the learned Chief Judicial
Magistrate, Nawada in connection with Sirdalla (Meskaur)
P.S. Case No. 48 of 2010.
( Dinesh Kumar Singh, J.)
Praful/-