High Court Patna High Court - Orders

Ramdayal Chaudhary @ Malsikar vs State Of Bihar on 25 February, 2011

Patna High Court – Orders
Ramdayal Chaudhary @ Malsikar vs State Of Bihar on 25 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.35483 of 2010
    RAMDAYAL CHAUDHARY @ MALSIKAR, Son of Tilakdhari Chaudhary @ Tilak Ram,
          resident of village - Sarvoday Nagar, P.S. - Paraiya, District - Gaya .
                                           Versus
                                    STATE OF BIHAR .
                                          -----------

3 25.02.2011 Heard Sri Durgesh Nandan, learned counsel for the petitioner and

Sri Ram Briksha Singh Pahepuri, learned Additional Public Prosecutor.

The petitioner, who is in custody in Tekari P.S. Case No. 82 of

2010, for the offence under Sections 307, 386 and other allied sections of the

Indian Penal Code, 3 & 4 of Explosive Substances Act and Section 17 of the

C.L.A. Act has prayed for grant of bail. The F.I.R. was lodged against 20-25

unknown accused persons and petitioner’s name has surfaced during the

investigation. Learned counsel for the petitioner submits that in the case diary

nothing has come against the petitioner but even then, petitioner is rotting in

jail. Learned Additional Public Prosecutor submits that the petitioner has been

made accused on the basis of confession of co-accused.

In view of the facts and circumstances, let the petitioner, Ramdayal

Chaudhary @ Malsikar be enlarged on bail on furnishing bail bond of Rs.

10,000/- (Rupees ten thousand) with two sureties of the like amount each to the

satisfaction of learned Chief Judicial Magistrate, Gaya in connection with

Tekari P.S. Case No. 82 of 2010.

( Rakesh Kumar, J.)

Praful/-