IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19557 of 2011
Kari Yadav @ Karu Yadav, S/O-Late Bishu Yadav
Versus
The State Of Bihar
-----------
02 12.07.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
There is allegation against the petitioner that he gave
khanti blow on the head of the informant’s mother and the impugned
order reveals that injured has received three injuries on her person and
out of the aforesaid three injuries one injury has been found on the head
and the nature of said injury is said to be dangerous to the life of the
injured.
The contention of learned counsel for the petitioner is that
the present case is nothing but outcome of complaint case no. 2108 of
2010 and, as a matter of fact, the doctor who had examined the injured
of this case is instrumental in lodging the present case and that is why
the present case was lodged on 10.11.2010 whereas the occurrence had
taken place on 06.11.2010.
Considering the aforesaid facts and circumstances as well
as nature of injury, let the petitioner be released on bail on furnishing
bail bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Chief Judicial Magistrate , Gaya in
connection with Khizersarai P.S. Case No. 224 of 2010.
Shahzad ( Hemant Kumar Srivastava, J.)