High Court Patna High Court - Orders

Kangresh Sah vs The State Of Bihar on 11 February, 2011

Patna High Court – Orders
Kangresh Sah vs The State Of Bihar on 11 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.1005 of 2011
                                       KANGRESH SAH
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 11.02.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner seeks his bail in connection with Bakhtiarpur P.S.

Case no. 204/2008 registered under section 307 and other minor

sections of the IPC and 27 of the Arms Act.

As per prosecution case itself, it was co-accused Jai Prakash

Sah who opened fire causing fire arm injury to the informant. So far as

the petitioner is concerned, omnibus allegation of firing against

petitioner and other two co-accused has been levelled and it is

admitted position that firing of the petitioner did not hit the informant.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, petitioner Kangresh Sah is directed to be

released on bail on furnishing bail bond of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Saharsa in connection with Bakhtiarpur P.S. Case

no. 204 of 2008.

      shahid                                                 (Hemant Kumar Srivastava,J)