High Court Patna High Court - Orders

Suresh Chaudhary vs The State Of Bihar on 11 March, 2011

Patna High Court – Orders
Suresh Chaudhary vs The State Of Bihar on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.40257 of 2010

                     Suresh Chaudhary, S/O Chotak Chaudhary, resident of Village-
                     Barwa Farm, P.S. Bagaha, District-West Champaran -- Petitioner
                                               Versus
                                     THE STATE OF BIHAR
                                             -----------

05 11-03-2011 Heard Sri Kumar Shashank Shekhar, learned counsel for the

petitioner and Sri Murlidhar, learned Addl. Public Prosecutor.

The petitioner, who is in custody in Bagaha P.S. Case No.10

of 2010 for the offence under Sections 341,353,324,308,504/34 of the

Indian Penal Code and subsequently Section 302 of the Indian Penal Code

was also added, has prayed for grant of bail.

It was submitted by learned counsel for the petitioner that in

this case, allegation of giving Farsa blow is against one accused Laloo

Chaudhary. The petitioner was alleged that he was carrying iron rod. It

was further submitted that one day prior to the filing of the present case

from the side of the petitioner one F.I.R. vide Bagaha P.S. Case No.9 of

2010 was registered on 13.1.2010 against the informant side of the present

case. It was further submitted that one of the co-accused almost having

similar allegation has been granted bail.

In view of the facts and circumstances of the case, let the

petitioner above named 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 learned Addl. Chief Judicial Magistrate, Bagaha, West

Champaran in connection with Bagaha P.S. Case No.10 of 2010.

NKS/-                                       ( Rakesh Kumar,J.)