High Court Patna High Court - Orders

Dadan Chaudhary vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Dadan Chaudhary vs The State Of Bihar on 22 February, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.1267 of 2011
                             BRAJ BHUSHAN SAH , SON OF WAKIL SAH
                                               Versus
                                     THE STATE OF BIHAR .
                                                 with
                                     Cr.Misc. No.1372 of 2011
                       DADAN CHAUDHARY, SON OF KASHI NATH CHAUDHARY
                                               Versus
                                     THE STATE OF BIHAR .
                                              -----------

2 22-02-2011 Both the above stated criminal miscellaneous cases arise

out of Kochas (Parasthua) P.S. Case No.154 of 2002 registered under

Sections 147, 148, 149, 323, 341, 337, 332, 333, 354, 353, 307, 302 of

the I.P.C. and 27 of the Arms Act, and accordingly, both the above stated

petitions are being disposed of by this common order.

Although, petitioners are named in the F.I.R., but taking into

consideration that having similar allegation several co-accused persons

including one Jai Shankar Prasad Gupta and Uday Sah, against whom

there is specific allegation of committing murder of the A.S.I, have already

been granted privilege of bail by different benches of this Court, let the

above stated petitioners be released on bail on furnishing bail bonds of

Rs.10,000/-(ten thousand) with two sureties of the like amount each, to

the satisfaction of Chief Judicial Magistrate, Rohtas at Sasaram in

connection with above stated Kochas (Parasthua) P.S. Case No.154 of

2002.

( Hemant Kumar Srivastava,J.)
PN