IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11199 of 2011
MANOHAR MAHTO
Versus
THE STATE OF BIHAR
-----------
2 19.04.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for the
State.
Admittedly, there is case and counter case
between the parties and there is allegation against the
petitioner that he opened fire causing firearm injury on
the elbow of injured Gauri Shankar Prasad. It appears
that the learned Sessions judge has observed that the
aforesaid Gauri Shankar Prasad has sustained simple
injury though said to be caused by firearm.
Learned counsel for the petitioner points out
that elbow is not the vital part of the body and in course
of investigation, two versions have come regarding
causing injury to the above stated injured Gauri
Shankar Prasad which is evident from perusal of
impugned order of learned Sessions Judge itself.
Learned counsel appearing for the informant
opposed the prayer pointing out that petitioner carries
criminal antecedent and the alleged occurrence took
place on account of demand of extortion money but I am
not at all convinced with this submission, because
admittedly, petitioner is co-villager of the informant and
2
there was land dispute between the parties.
Taking into consideration the above stated
facts and circumstances as well as submissions of the
parties, let the petitioner, namely, Manohar Mahto be
released on bail on furnishing bail bonds of Rs.10,000/-
(Ten Thousand) with two sureties of the like amount
each to the satisfaction of learned C.J.M., Khagaria in
connection with Khagaria (Gangaur) P.S. Case No.01 of
2011.
(Hemant Kumar Srivastava, J.)
PN