High Court Patna High Court - Orders

Shiv Kumar Chaudhary vs The State Of Bihar on 29 March, 2011

Patna High Court – Orders
Shiv Kumar Chaudhary vs The State Of Bihar on 29 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.7274 of 2011
           SHIV KUMAR CHAUDHARY SON OF Murari Chaudhary
                               Versus
                        THE STATE OF BIHAR
                            -----------

2. 29.3.2011. Heard learned counsel appearing on

behalf of the petitioner and the learned

counsel appearing on behalf of the State.

The petitioner is in custody in

connection with Kinjer P.S.Case No.32 of

2009 for the offences punishable under

sections 447, 324 and 307/34 of the Indian

Penal Code.

The prayer of the petitioner was

earlier rejected vide order dated 4.8.2010

passed in Cr.Misc.No.26133 of 2010.

Taking into consideration the fact

that for the allegation of assault on the

informant by means of pasuli, the petitioner

has remained in custody since 15.3.2010 and

has a clean antecedent as stated by him, let

the petitioner Shiv Kumar Chaudhary be

released on bail on furnishing bail bond of

Rs.10,000/- with two sureties of the like

amount each to the satisfaction of the Chief

Judicial Magistrate, Jehanabad in connection

with Kinjer P.S.Case No.32 of 2009.

ahk                                           (Jyoti Saran, J)