High Court Patna High Court - Orders

Jai Shankar Choudhary vs The State Of Bihar on 22 July, 2011

Patna High Court – Orders
Jai Shankar Choudhary vs The State Of Bihar on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.21867 of 2011
              Jai Shankar Choudhary, S/O          Late B. K. Choudhary,
              Resident of N.C. 106, S.B.I. Officer's colony, Kankar Bagh,
              Patna.
                                           Versus
                                  The State Of Bihar
                                        -----------

2. 22.07.2011 Heard learned counsel for the petitioner

and the State.

The petitioner is an accused in a case

registered under Sections 420, 467, 468, 471, 120(b)

of the Indian Penal Code.

The allegation in the F.I.R. lodged

against the petitioner is that he was a member of the

gang which on the basis of forged and fabricated

documents lured persons with a promise to

providing them job. Learned counsel for the

petitioner submits that he is innocent and has been

falsely implicated in this case. Learned counsel also

draws this Court’s attention to an order dated

18.7.2011 passed in Cr. Misc. No. 21173 of

2011(Munna Singh @ Niraj Kumar Vs. State of

Bihar) in which the said Munna Singh @ Niraj

Kumar, similarly situated accused person, has been

granted bail.

Considering the facts and circumstances of

the case, let the petitioner namely, Jai Shankar

Choudhary be released on bail on furnishing bail
2

bond of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the satisfaction of

learned Chief Judicial Magistrate, Patna in

connection with Patrakar Nagar P.S. Case No. 78 of

2011.

Anand Kr. ( Ahsanuddin Amanullah, J.)