High Court Patna High Court - Orders

Dilip Yadav vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Dilip Yadav vs The State Of Bihar on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.16694 of 2011
                                        Dilip Yadav
                                            Versus
                                   The State Of Bihar
                                         -----------

3 01.07.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

There is allegation against the petitioner and

other FIR named accused persons that they made

indiscriminate firing as a result of which, the informant

sustained fire-arm injury on several parts of his body. It

further appears that the fardbeyan of the informant was

recorded at PMCH, Patna on 06.12.2010 at 7.00 a.m. by the

S.H.O. Suresh Prasad of Balwahat O.P. and subsequently,

Bakhtiarpur (Balwahat O.P.) P.S. Case no. 299 of 2010 was

registered.

The contention of learned counsel for the

petitioner is that the informant did not receive any injury and

that is the reason, no injury report was produced before the

court which is evident from perusal of the impugned order as

well as this aspect of the matter that when the bail petition of

co-accused, Keshav Yadav was considered by another

bench of this court, the injury report of informant was not

produced before that corut also resulting grant of bail of co-

accused, Keshav Yadav vide order dated 01.06.2011

passed in Cr. Misc. No. 14254 of 2011.

It is surprising enough that the fardbeyan of the
2

informant was recorded at PMCH, Patna and it is the

specific statement of the informant that he had sustained

fire-arm injury at the hands of petitioner and other co-

accused but in spite of that, the I.O. did not obtain the injury

report of the informant and without collecting the injury

report of the informant, submitted charge sheet as pointed

out by learned counsel for the petitioner.

In the aforesaid circumstances, let the case diary

of Bakhtiarpur ((Balwahat O.P.) P.S. Case No. 299 of 2010

be called for, from the court of Chief Judicial Magistrate,

Saharsa and furthermore, learned Chief Judicial Magistrate,

Saharsa shall obtain the injury report of informant of this

case by bringing the aforesaid facts to the notice of

Superintendent of Police, Saharsa and also taking

assistance of Superintendent of Police, Saharsa for

obtaining the injury report of informant and furthermore,

Chief Judicial Magistrate, Saharsa shall submit the injury

report as well as case diary of this case within 20 days from

the date of receipt of the order.

List the matter after receipt of the case diary and

injury report of the informant.

AKV/-                           ( Hemant Kumar Srivastava,J.)