High Court Patna High Court - Orders

Uday Kumhar vs The State Of Bihar on 25 February, 2011

Patna High Court – Orders
Uday Kumhar vs The State Of Bihar on 25 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.1671 of 2011
                                     UDAY KUMHAR
                                            Versus
                                  THE STATE OF BIHAR
                                          -----------

2 25.02.2011 Heard Sri Md Irshad, learned counsel for the petitioner as

well as Sri M. Rab, learned Addl. P.P. for the State.

The petitioner seeks his bail in connection with Magadh

Medical P.S. Case No. 69 of 2010 initially, registered under sections

341, 324, 307, 504/34 of the Indian Penal Code and 27 of the Arms

Act and subsequently, section 302 of the IPC was also added.

It would appear from perusal of the fardbeyan of the

informant that it was co-accused Surendra Sah who opened fire as a

result of which informant’ brother sustained fire arm injury on his

abdomen. So far as petitioner is concerned, allegedly, he too opened

fire but admittedly, firing of the petitioner did not hit to any person.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Uday Kumhar 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 the Chief

Judicial Magistrate, Gaya in Magadh Medical P.S. Case no.69/2010.

        Shahid                                (Hemant Kumar Srivastava,J.)