High Court Patna High Court - Orders

Dr. I.C. Choubey vs The State Of Bihar on 11 April, 2011

Patna High Court – Orders
Dr. I.C. Choubey vs The State Of Bihar on 11 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.9411 of 2011
                   DR. I.C. CHOUBEY SON OF BADABABU CHOUBEY.
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 11.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner has renewed his prayer for

anticipatory bail in connection with Bagha P.S. Case

No. 106 of 2006 pending in the court of learned Chief

Judicial Magistrate, West Champaran registered under

Section 304 of the Indian Penal Code.

It is submitted by learned counsel for the

petitioner that the informant has subsequently, retracted

from the initial accusation and has filed a petitioner to

that effect before the learned court below.

I am not inclined to interfere, only because,

this is the second anticipatory bail application of the

petitioner.

Let the learned court below consider the

regular bail of the petitioner in view of the fact that the

case was registered under Section 304 of the I.P.C and

the informant has retracted from initial accusation and
2

if possible, dispose off the regular bail application of

the petitioner on the same day.

With the above observation, this application

is, accordingly, disposed off.

(Dinesh Kumar Singh, J.)
Amrendra/-