High Court Patna High Court - Orders

Pramod Choudhary vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Pramod Choudhary vs The State Of Bihar on 20 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11425 of 2011
           PRAMOD CHOUDHARY, SON OF SHRI BHAGWAN CHOUDHARY
                                        Versus
                               THE STATE OF BIHAR
                                       -----------

02 20.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

The only allegation against the petitioner is that at the time of

alleged occurrence, he was standing outside the house of the informant

along with his motorcycle and when the main assailants stepped down

from the roof of the informant, he facilitated the aforesaid accused

persons in fleeing away from the place of occurrence providing the

service of his motorcycle.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the 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 learned Sub Divisional

Judicial Magistrate, Bikramganj, Rohtas in connection with Nasriganj

P.S. Case No. 167 of 2010.

     Shahzad                            (Hemant Kumar Srivastava, J )