IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.22441 of 2011
Kali Choubey son of Babu Lal Choubey R/o village
Bahera, P.S. Kargahar, Dist. Rohtas......Petitioner.
Versus
The State of Bihar............... Opposite Party.
------
3 03.11.2011 Heard learned counsel for the petitioner, and
learned counsel for the State.
The petitioner apprehends his arrest in
connection with Kargahar P.S. Case No. 24 of 2010
registered under section 302 and other allied sections of
the Indian Penal Code and 27 of the Arms Act.
Petitioner is one of the named accused in
this case.
Submission is that specific allegation of
shooting at the deceased is against Krishna Choubey.
Nothing specific is attributed against the petitioner and
on similarly situated circumstances some of the co-
accused have already been granted privilege by this
Court vide order dated 25.08.2010 passed in Cr. Misc.
No. 20730 of 2010.
Taking into consideration the facts and
circumstances of the case, let the above named petitioner
in the event of arrest or surrender in the court below
within a period of four weeks be enlarged on bail on
2
furnishing bail bond of Rs. 10,000/- (ten thousand) with
two sureties of like amount each to the satisfaction of
Chief Judicial Magistrate, Rohtas in connection with
Kargahar P.S. Case no.24 of 2010 subject to the
conditions laid down under section 438(2) Cr.P.C. and
additional condition to attend the court regularly till
three years and in the event of failure on two
consecutive dates, without any reasonable explanation,
the privilege granted shall be deemed to be cancelled.
(Akhilesh Chandra, J)
M.Rahman