High Court Patna High Court - Orders

Janardan Chaudhary &Amp; Anr. vs The State Of Bihar on 20 January, 2011

Patna High Court – Orders
Janardan Chaudhary &Amp; Anr. vs The State Of Bihar on 20 January, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APP (DB) No.59 of 2011
     JANARDAN CHAUDHARY & JANGI CHAUDHARY @ JAGGI CHAUDHARY
                              Versus
                       THE STATE OF BIHAR
                           -----------

2. 20.01.2011. Admit the appeal. Call for the Lower

Court Record of Sessions Trial No.195 of 2004

from the court of Ist Additional Sessions

Judge, Siwan.

These two appellants have been

convicted under Section 302/34 of the IPC.

Counsel for the appellants submits that no

specific overt-act has been alleged against

these two appellants. The allegation of

firing is only against Yogendra Chaudhary due

to which the deceased died.

Considering this fact, prayer for

bail on behalf of the appellants is allowed.

During the pendency of this appeal, let the

appellants, namely, Janardan Chaudhary and

Jangi Chaudhary @ Jaggi Chaudhary be released

on bail on furnishing bail bond of

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

sureties of the like amount each to the

satisfaction of Sri Roop Narain Tripathi, Ist

Additional Sessions Judge, Siwan in Sessions

Trial No.195 of 2004 arising out of Darauli
2

P.S.Case No.36 of 2001, G.R.Case No.951 of

2001.




                       ( Mridula Mishra,J. )



B.Kr.                  ( Dharnidhar Jha,J.)