High Court Patna High Court - Orders

Chunu Das vs State Of Bihar on 22 September, 2010

Patna High Court – Orders
Chunu Das vs State Of Bihar on 22 September, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.34256 of 2010
                             CHUNU DAS
                                 Versus
                           STATE OF BIHAR
                                -----------

02. 22.09.2010 Learned counsel for the petitioner is

permitted to make necessary correction in the petition.

Petitioner is languishing in jail in a case

registered under Sections 307/34 of the Indian Penal

Code and Section 27 of the Arms Act.

The impugned order reflects that the case

was registered in 2005 with regard to other accused

person, trial has ended into acquittal. The impugned

order further reflects that the charges have not been

framed, however learned counsel for the petitioner

submits that charges have been framed.

The allegation against the petitioner is to

cause fire arm injuries to the informant along with one

Subodh Yadav who has been acquitted.

Considering the fact that other similarly

situated accused has been acquitted, let the petitioner

namely Chunu Das, 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

F.T.C.-I, Begusarai in connection with Phulwaria P.S.

Case No. 47 of 2005, Sessions Trial No. 266 of 2010.
2

Learned Court below will be at liberty to

cancel the bail of the petitioner if the petitioner fails to

appear on two consecutive dates.

( Dinesh Kumar Singh, J.)
Shageer