High Court Patna High Court - Orders

Chandan Kumar vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Chandan Kumar vs The State Of Bihar on 6 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.7431 of 2011
                                     Chandan Kumar
                                           Versus
                                  The State Of Bihar
                               ----------------------------------

3 06-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Allegedly, the petitioner opened fire on the

informant as a result of which, the informant sustained

injury on his back.

It would further appear from perusal of record

that this court had directed to the Chief Judicial

Magistrate, Samastipur to obtain injury report of the

informant and after that, the injury report of the informant

could be obtained. The aforesaid injury report is available

on the record at Flag-A. The injury report reveals that the

aforesaid injury reports were prepared on 30.05.2011 as

well as 24.01.2011. The injury report issued by the Dr, S.

Kumar, Medical Officer of Primary Health Centre,

Mohiuddin Nagar shows that he found gun shot injury on

upper chest of the injured. Although the doctor, Ravindra

Kumar of PMCH has also found gun shot injury on the

person of the informant but taking into consideration the

above said contradictory injury reports as well as this

aspect of the matter that the petitioner is languishing in jail

custody for more than one year, let the petitioner, namely,
2

Chandan Kumar be released on bail on furnishing bail

bonds of Rs 10,000/- (ten thousand) with two sureties of

the like amount each in connection with Mohiuddin Nagar

P.S. Case No. 49 of 2010 to the satisfaction of Chief

Judicial Magistrate, Samastipur.

AKV/-                          ( Hemant Kumar Srivastava,J.)