IN THE
HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17905 of 2010
PRAMOD CHAUDHARY
Versus
STATE OF BIHAR
with
Cr.Misc. No.21625 of 2010
DABBAL JAISWAL
Versus
STATE OF BIHAR
-----------
3 28.6.2010 Heard counsel for the petitioners and the State.
The petitioners are accused in a case under sections 302/34,
396 of the Penal Code and section 27 of the Arms Act.
Counsel for the petitioners submits that names have been
figured on the confessional statement of co-accused Munna
Choudhary who has been granted bail by a bench of this court by
order dated 18.5.2010 passed in Cr.Misc.No.45390 of 2009.The
petitioners does not have any criminal antecedent and they are in
custody since 19.9.2009 and 17.4.2010 respectively.
It appears from order of the learned Addl. Sessions Judge
that the witnesses have seen the petitioners fleeing away from the
place of occurrence.
Call for carbon copy of the case diary of Dehri
(Dalmianagar) P.S. Case No.163 of 2009 from the Court of the Chief
Judicial Magistrate, Rohtas at Sasaram and put up these cases within
top ten cases on its receipt.
(S.P.Singh,J)
KHAN
-2-