IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29948 of 2010
RAJU CHOUDHARY
Versus
STATE OF BIHAR
--------
03/ 01.12.2010 Learned counsel for the petitioner is permitted to make
necessary correction in paragraph 1 and prayer portion of the bail
petition in course of the day.
Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner is not named in the FIR nor anything has been
recovered from his possession. Though petitioner carries criminal
history of two cases but having identical situation one co-accused
namely Shambhu Prasad Chaurasiya has already been granted bail by
another bench of this court.
Accordingly, petitioner (Raju Choudhary) is directed to be
released on bail in connection with Buxar Rail P.S. Case no. 15 of
2010 arising out of Buxar P.S. Case no. 15/2010 on furnishing bail
bond of Rs 10,000-/ with two sureties of the like amount each to the
satisfaction of the Railway Judicial Magistrate, Ara, Bhojpur.
It is made clear that condition imposed upon co-accused
Shambhu Prasad Chaurasiya vide order dated 5.10.2010 passed in Cr.
Misc.no.21929/2010 shall apply to petitioner also.
shahid (Hemant Kumar Srivastava,J)