High Court Patna High Court - Orders

Guddu Choudhary vs The State Of Bihar on 19 January, 2011

Patna High Court – Orders
Guddu Choudhary vs The State Of Bihar on 19 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.43947 of 2010
            GUDDU CHOUDHARY, SON OF GIRJA CHOUDHARY,
            RESIDENT OF VILLAGE-SOBRI, POLICE STATION-
            KOTHI, DISTRICT-GAYA.       ...........PETITIONER.
                                     Versus
                              THE STATE OF BIHAR
                                  -----------

2 19.01.2011 Heard learned counsel for the

petitioner as well as learned P.P. for

the State.

Petitioner seeks his bail in

connection with Sherghati P.S. Case

No.239 of 2010 registered under

Section 393 of the I.P.C. and 25(1-b)

(a), 26/35 of the Arms Act.

Allegedly, petitioner and two

co-accused persons attempted to snatch

motorcycle of the informant, but they

did not succeed in their attempt.

Subsequently, petitioner and his

associates were caught by the

informant and others.

Admittedly, nothing has been

recovered from the conscious

possession of the petitioner and as
2

per para-7 of this application

petitioner does not have any criminal

antecedent.

Considering the aforesaid facts

and circumstances as well as period of

detention of petitioner in jail

custody petitioner, namely, Guddu

Choudhary is directed to 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 learned S.D.J.M.,

Sherghati (Gaya) in connection with

Sherghati P.S. Case No.239 of 2010.

( Hemant Kumar Srivastava,J.)
PN