IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.26327 of 2010
SANJAY CHOUDHARY SON OF MIHILAL CHOUDHARY
RESIDENT OF VILLAGE MIRZAPUR,P.S.BARAHAR,DISTT.BANKA
Versus
THE STATE OF BIHAR
For the petitioner : Mr. Ram Balak Mahto, Sr.Advocate
For the State : Mr. Addl.P.P.
-----------
3/ 03.11.2010 Heard learned counsel for the
parties.
The petitioner seeks bail in Banka
P.S.Case No. 37 of 2009 which has been
registered for offence under Section 302/34
of the Indian Penal Code.
Allegation is that the petitioner and
co-accused Kartik Choudhary, who were on
motorcycle, caused death of informant’s
brother. The prayer for bail of Kartik
Choudhary has been refused by a Bench of this
Court on 28.4.2010 Vide Cr.Misc.No. 10613 of
2010.
Considering the allegation, I am not
inclined to grant bail to the petitioner.
Accordingly, his prayer for bail is rejected.
Tahir/- ( Shyam Kishore Sharma, J. )