IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36540 of 2011
Mukesh Kumar
Versus
The State Of Bihar
-----------
02/ 15.11.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 27.7.2011 in a case
registered under sections 307, 504, 506 of the IPC and 27 of the Arms
Act.
According to the prosecution case, petitioner opened fire but
admittedly, fire of the petitioner did not hit the injured. Moreover, one
co-accused, namely, Ashok Kumar Bhosha against whom there is
specific allegation of firing has already been granted privilege of bail
by another bench of this court.
Accordingly, petitioner, Mukesh Kumar, 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 Chief
Judicial Magistrate, Nalanda at Biharsharif in Rahui P.S. Case no.
95/2011.
shahid (Hemant Kumar Srivastava,J)