High Court Patna High Court - Orders

Susheel Choudhary vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Susheel Choudhary vs State Of Bihar on 11 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.29372 of 2010
                    SUSHEEL CHOUDHARY SON OF SRI KAMESHWAR
                            CHOUDHARY
                                           Versus
                                    STATE OF BIHAR
                                         -----------

3. 11.10.2010 Heard learned Counsel for the petitioner and the

State.

The petitioner seeks bail in a case instituted for the

offence u/ss.498A, 304B and 201/34 of the Indian Penal

Code.

It has been submitted that the occurrence took

place on 4.2.2010, but the complaint, which was sent for

investigation u/s.156(3) Cr.P.C., was filed on 9.2.2010.

During investigation a different picture altogether emerged

and, therefore, charge sheet was submitted u/s.306 I.P.C.

Considering the same, let the petitioner above

named, who is in custody since 7.7.2010, be released on

bail on furnishing bail bond of Rs.5,000/- (Five thousand)

with two sureties of the like amount each or any other surety

to be fixed by the court concerned to the satisfaction of Addl.

Chief Judicial Magistrate, Hilsa (Nalanda) in Khudaganj

P.S.case No.28 of 2010, subject to the conditions (i) That

one of the bailor will be a close relative of the petitioner who

will give an affidavit giving genealogy as to how he is related

with the petitioner. The bailor will undertake to furnish

information to the Court about any change in address of the
2

petitioner, (ii) That the petitioner will give an undertaking that

he will receive the police papers on the given date and be

present on date fixed for charge and if he fails to do so on

two given dates and delays the trial in any manner, his bail

will be liable to be cancelled for reasons of misuse, (iii) That

the petitioner will be well represented on each date if he fails

to do so on two consecutive dates, his bail will be liable to

be cancelled.

Narendra/                          ( Anjana Prakash, J. )