IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.16841 of 2011
RAJESH CHAUDHARY, S/O-LATE LALA CHAUDHARY
Versus
THE STATE OF BIHAR
-----------
02 27.06.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
It appears from perusal of the impugned order of
learned Additional Sessions Judge that name of this petitioner
came in course of investigation at para-98 of the case diary and
it is only alleged against him that he made obstruction when the
police party went there to arrest the F.I.R. named accused
Dharmendra Kumar.
It is pointed out by learned counsel for the
petitioner that some co-accused persons, who are named in the
F.I.R., have already been granted privilege of bail.
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 Chief Judicial Magistrate, Rohtas at Sasaram in
connection with Dehri Town P.S. Case No. 539 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)