High Court Patna High Court - Orders

Umashankar Chaudhary @ Guddu … vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Umashankar Chaudhary @ Guddu … vs The State Of Bihar on 16 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.20979 of 2011
                            Umashankar Chaudhary @ Guddu Chaudhary
                                               Versus
                                        The State Of Bihar
                                            -----------

03/ 16.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 16.3.2011 in a case

registered under section 302 of the Indian Penal Code.

It would appear from perusal of the first information report

that general and omnibus allegation has been levelled against the

petitioner and other accused persons.

Although the deceased sustained altogether, six injures but

it is not specific case of the prosecution as to which FIR named

accused persons gave fatal blow to the deceased.

Accordingly, petitioner, Uma Shankar Chaudhary @ Guddu

Chaudhary, is directed to be released on bail on furnishing bail bonds

of Rs 10,000/- with two sureties of the like amount each to the

satisfaction of the Sub divisional Judicial Magistrate (West)

Muzaffarpur in Kurhani P.S. Case no. 48/2011.

      shahid                                       (Hemant Kumar Srivastava,J)