IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4251 of 2011
Parmanand Yadav, Son of Late Ramadhar Yadav, R/o-Vill.-Khudhanu,
P.S.-Agrer, District-Rohtas at Sasaram. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 09.02.2011 The petitioner is in custody since 24.09.2010 in
connection with Sasaram (Agrer) P.S. Case No.726 of 2010 instituted
under Section-307 IPC and other Sections of the Indian Penal Code
read with Section-27 of the Arms Act.
It is alleged that the informant saw a mob near the
house of one Manoj Singh and saw that the said Manoj Singh has been
argument with the wife of the petitioner and the petitioner. It is also
alleged that the argument got escalated and both Manoj Singh and the
petitioner fired at each other. Fortunately or unfortunately neither of
them got injured but the informant received a pillet injury on his face.
Learned counsel for the petitioner is not in a position to
state as to what is the position with regard to the co-accused, Manoj
Singh. He further submits that from the facts as narrated in the F.I.R.
itself, there was no intention of the petitioner to kill the informant nor
was intention to kill the said Manoj Singh as shots were not repeated.
Be that as it may, let the petitioner above-named be
released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten
Thousand) with two sureties of like amount each to the satisfaction of
the Chief Judicial Magistrate, Rohtas at Sasaram in connection with
Sasaram (Agrer) P.S. Case No.726 of 2010.
Trivedi/ (Navaniti Prasad Singh, J.)