IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.12925 of 2010
RAKESH CHAUDHARY Son of Raj Narayan Choudhary
Versus
STATE OF BIHAR
-----------
3/ 23.09.2010 Heard learned counsel for the parties.
Petitioner is an accused in a case under Section 302/34
of the Indian Penal Code.
Learned counsel for the petitioner submits that
petitioner is not named in the First Information Report. He further
submits that witness Shiv Chandar Singh, in paragraph 24 of the
case diary, has stated that petitioner was also seen in the company
of the deceased and others. The petitioner is in custody since
25.02.2010.
In the circumstances, petitioner, named above, is
directed to be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
to the satisfaction of Sub-Divisional Judicial Magistrate, Sheohar,
Sitamarhi in connection with Tariyani P.S. case no. 02 of 2009,
with the condition that petitioner would report to nearby police
station once every two months and will file an affidavit to this
effect in the court below.
(Samarendra Pratap Singh, J.)
Uday/