IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19102 of 2011
Madan Chaudhary, S/O-Late Sheo Bachan Chaudhary
Versus
The State Of Bihar
-----------
02 29.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is an accused in a case registered under
Section 302 of the Indian Penal Code and 27 of the Arms Act in
connection with Hussainganj P.S. Case No. 49 of 1997.
Learned counsel for the petitioner submits that
Tilak and Marriage ceremony of son of the petitioner is going to
be solemnized on 04.07.2011 and 07.07.2011, respectively and
the presence of the petitioner on the aforesaid occasion is
essential. So, the petitioner may be released on provisional bail
for attending the above stated ceremonies. It is also pointed out
by him that no doubt, the alleged occurrence took place in the
year 1997 but, as a matter of fact, when the petitioner got
knowledge about his implication in the present case, he
voluntarily surrendered in the year 2011 before the concerned
court which is evident from perusal of the impugned order dated
24.05.2011.
Although, petitioner is main assailant but
considering the aforesaid submissions of learned counsel for the
petitioner, let the petitioner be released on provisional bail for
attending the Tilak as well as Marriage ceremony of his son on
execution of bail bonds of Rs. 10,000/- (Ten Thousand) with two
sureties of the like amount each to the satisfaction of Fast Track
2
Court-V, Siwan in connection with Sessions Trial No. 139 of
2011 arising out of Hussainganj P.S. Case No. 49 of 1997 till
15.07.2011. The petitioner must surrender before the trial court
on 18.07.2011 and shall furnish the surrender slip before this
Court till 21.07.2011 and furthermore, one of the sureties must
be son of the petitioner.
Let this matter be listed under the heading for
admission on 25.07.2011.
Shahzad ( Hemant Kumar Srivastava, J.)