High Court Patna High Court - Orders

Ram Nagina Choudhary vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Ram Nagina Choudhary vs The State Of Bihar on 9 November, 2011
                             IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Criminal Miscellaneous No.36893 of 2011
                     Ram Nagina Choudhary, Son of Late Raghunandan Choudhary, Resident
                     of Village-Sultanpur, P.S.-Baghaila, District-Rohtas.
                                                                       .....Petitioner.
                                                         Versus
                     The State of Bihar                                .....Opposite Party.
                     For the Petitioner     : Mr. Deepak Ram, Advocate.
                     For the State          : APP.
                                            ----------------------------------

02/ 09.11.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

Though the petitioner is one of the

named accused of the occurrence relating to

killing of the informant’s husband Ram Lagan

Choudhary but the allegation of firing is

specific against Sanjay Choudhary.

Considering the facts and

circumstances of the case, the above named

petitioner is directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of the

learned Chief Judicial Magistrate/court

concerned, Rohtas (Sasaram) in connection

with Baghaila P.S. Case No. 41 of 2010.

(Shyam Kishore Sharma, J.)
kksinha/-