High Court Patna High Court - Orders

Mukesh Choudhary vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Mukesh Choudhary vs The State Of Bihar on 28 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.919 of 2011
                                MUKESH CHOUDHARY
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

03 28.03.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner seeks his bail in connection with Nasriganj

(Rajpur) P.S. Case No. 146 of 2010 registered under Section 302 of

the Indian Penal Code.

Allegedly, the petitioner took the informant’s brother

and gave him wine and after that he assaulted the informant’s

brother with lathi as a result of which informant’s brother became

unconscious and subsequently, he was taken to the clinic of one

doctor Ganesh where his treatment was done. It is stated that on

account of the aforesaid assault, the informant’s brother died on

24.09.2010 i.e. after one day of the alleged occurrence.

Learned counsel for the petitioner drew my attention

towards post mortem report and submitted that in course of post

mortem examination, the cause of death could not be ascertained

and, as a matter of fact, the deceased had taken excess wine as a

result of which his condition started deteriorating and

subsequently, he died. It is also pointed out by him that the police

official after due enquiry recommended for submission of charge

sheet under Section 304 of the Indian Penal Code.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the
2

petitioner be released on bail on furnishing bail bonds of Rs.

10,000/- (Ten Thousand) with two sureties of the like amount each

to the satisfaction of Sub Divisional Judicial Magistrate,

Bikramganj (Rohtas) in connection with above stated Nasriganj

(Rajpur) P.S. Case No. 146 of 2010.

Shahzad                           ( Hemant Kumar Srivastava, J.)