IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.558 of 2011
Manohar Chaudhary & Anrs.
Versus
The State Of Bihar
with
CR. APP (SJ) No.773 of 2011
Gobardhan Choudhary
Versus
The State Of Bihar
-----------
3. 22.7.2011 None appears on behalf of appellant Gobardhan
Choudhary. The prayer for bail on his behalf is dismissed as not
pressed.
As regards appellants Manohar Chaudhary and
Chotan Chaudhary( in Cr. Appeal No. 558 of 2011(S.J.),
considering the recovery of arms and further considering that
tyres of the vehicles were punctured by the iron spikes so as to
plundering them, I am not inclined to direct their release on bail
at this stage.
The prayer for bail of these two appellants,
namely, Manohar Chaudhary and Chotan Chaudhary is
dismissed.
Kanth ( Dharnidhar Jha, J.)