IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.30252 of 2011
Jai Govind Mahto
Versus
The State Of Bihar
-----------
03/ 04.11.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody in a case registered under section
307 of the IPC and 27 of the Arms Act on the allegation that he along
with other FIR named accused persons opened fire on informant
causing fire arms injury to him.
In course of investigation, six injuries were found on the
person of the informant but it is not specific as to who is author of the
aforesaid injuries.
Considering the aforesaid facts and circumstances as well as
this aspect of the matter that there is land dispute between the parties
an omnibus and general allegation of firing has been levelled against
the petitioner, let the petitioner, Jai Govind Mahto, be released on bail
on furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Addl. Chief Judicial Magistrate,
Hilsa, Nalanda in Hilsa P.S. Case no. 435/2009.
shahid (Hemant Kumar Srivastava,J)