High Court Patna High Court - Orders

Mahendra Choudhary And Anr. vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Mahendra Choudhary And Anr. vs The State Of Bihar on 6 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.18775 of 2011
                      1. Mahendra Chaudhary, S/O-Jageshar Chaudhary
                       2. Ekanen Pralay, S/O-Late Ganauri Chaudhary
                                              Versus
                                      The State Of Bihar
                                            -----------

03 06.09.2011 Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State.

Petitioners are not named in the first information report

but their names surfaced in course of investigation. It would appear

from perusal of the first information report that except Section 17 of

C.L.A. Act, almost all the sections are bailable in nature and

furthermore, as per submissions of the parties, except the antecedent

of the petitioners as well as this fact that some witnesses claimed to

have seen the petitioners near the place of occurrence prior to the

alleged occurrence, there is nothing against these petitioners.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioners be released on

bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each

with two sureties of the like amount each to the satisfaction of Chief

Judicial Magistrate, Katihar in connection with Falka (Pothia) P.S.

Case No. 211 of 2010.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)