High Court Patna High Court - Orders

Gujja Chaudhary vs State Of Bihar on 22 November, 2010

Patna High Court – Orders
Gujja Chaudhary vs State Of Bihar on 22 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.36130 of 2010
                                GUJJA CHAUDHARY .
                                         Versus
                                  STATE OF BIHAR .
                                        -----------

3 22.11.2010 Heard learned counsel for the petitioner and the State.

The petitioner has been made an accused under Section,

341,323,324,307 and 34 of Indian Penal Code.

The petitioner submits that the main allegation of assault is against

Vijay Chaudhary. Petitioner is in custody since 2.8.2010. Petitioner

has no criminal antecedent.

In view of the facts and circumstances of the case, let the

petitioner as named above be released on bail on furnishing bail

bond of Rs. 5000/- (five thousand) with two sureties of the like

amount each to the satisfaction of the learned Chief Judicial

Magistrate, Lakhisarai in connection with Halsi P.S. Case No. 2 of

2010 with the condition that petitioner would not be absent

physically for two consecutive dates at a stretch till three witnesses

are examined in trial, failing which his bail bond would be cancelled

and he would be taken into custody.

Devendra/                                       (Samarendra Pratap Singh, J.)