IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39992 of 2010
Ram Yash Choubey S/o late Triveni Choubey R/o
Village Bahera, PS Kargahar, District Rohtas
VERSUS
The State of Bihar
-------
3 9.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner has prayed for anticipatory bail in a
case under Section 302 and other Sections of the IPC and
Section 27 of the Arms Act. It has been pointed out that
a case for murder of her mother by the informant and his
men was lodged by the petitioner on the date of
occurrence itself whereas the present case has been
lodged as a counter case through a complaint petition
filed on 18.2.2010 whereas the occurrence is dated
9.2.2010. According to the present case, a shot fired by
the petitioner by accident hit his own mother.
It appears from the complaint petition of this
case that the complainant and his men who had allegedly
sustained injuries did not go to the police on the date of
occurrence and in fact, claimed to have gone to Banaras
for treatment and on return the present case was lodged
-2-
against the petitioner and several other members of his
family.
In the facts of case, the prayer for anticipatory
bail is allowed. In the event of arrest or surrender within
six weeks, petitioner, Ram Yash Choubey, shall be
released on bail on furnishing bail bond of Rs.10000/-
with two sureties of the like amount each to the
satisfaction of CJM, Rohtas in connection with Kargahar
PS Case No.42 of 2010, subject to conditions laid down
under Section 438 (2) CrPC.
(Shiva Kirti Singh, J.)
sk