High Court Patna High Court - Orders

Dhaneshwar Choudhary vs State Of Bihar on 1 March, 2011

Patna High Court – Orders
Dhaneshwar Choudhary vs State Of Bihar on 1 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (SJ) No.1155 of 2010
                           DHANESHWAR CHOUDHARY
                                         Versus
                                 STATE OF BIHAR
                                       -----------

3. 1.3.2011 Heard on the prayer for bail of the appellant which

has been pressed after receipt of the lower court records.

The circumstances which have been identified and

read by the learned trial Judge arise out of evidence of P.W.7,

the mother of the deceased. There are lines of evidence of P.W.

7 which appear coming out for the first time in court. Besides,

those circumstances were not put to the appellant in his

statement under Section 313 Cr. P.C.

Regard being had to the above, let the appellant

Dhaneshwar Choudhary be directed to be released, during

pendency of this appeal, on furnishing a bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to the

satisfaction of the trial court, i.e. Additional Sessions Judge-

cum-Fast Track Court No. I, Samastipur, in Sessions Trial No.

609 of 2007.

        Kanth                                        ( Dharnidhar Jha, J.)