High Court Patna High Court - Orders

Kamla Chaudhary & Anr. vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Kamla Chaudhary & Anr. vs The State Of Bihar on 26 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.10481 of 2011
                   1. Kamla Chaudhary son of late Kishun Chaudhary, &
                   2. BirendraChaudhary S/o Kamla Chaudhary
                                        Versus
                                  The State Of Bihar
                                       -----------

3/ 26.07.2011 Heard learned counsel for the petitioners and the State.

The petitioners seek bail in a case instituted for the

offence under sections 302/34 of the Indian Penal Code and section

27 of the Arms Act.

The prosecution case is that the informant heard two fire

shots and suddenly saw his sister-in-law having been injured by the

fire arms. He saw the petitioners fleeing away with small guns. The

reasons for the occurrence is that previously his brother had been

killed in which the petitioner no.1 had been sent to jail and even one

year back attempt was made on him and, therefore, he suspected

them of having killed.

In view of the nature of allegation against the

petitioners, I am not inclined to grant bail to petitioners at this stage.

Prayer for bail is rejected.

However, in the background of dispute between the

parties and the allegation that they were seen fleeing away from the

place of occurrence, they are at liberty to renew their prayer for bail

after framing of charge if their case is not bifurcated for the purpose

of commitment or charge.

          JA/-                                                    (Anjana Prakash,J.)