High Court Patna High Court - Orders

Rohit Kumar vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Rohit Kumar vs The State Of Bihar on 21 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.11545 of 2011
                                           ROHIT KUMAR
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

02 21.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Allegedly, petitioner mercilessly assaulted the informant with

bricks but when the informant was examined by the doctor after the

alleged occurrence, the doctor of Sadar Hospital, Munger found some

injuries on his left parietal region as well as forehead and all the

aforesaid injuries were found simple in nature. It appears from perusal

of the impugned order of learned Sessions Judge that in course of

hearing of the bail petition of the petitioner, it was argued on behalf of

the prosecution that in C.T. scan report, depressed fracture of left

parietal bone with small extra dural Haemetoma was found.

Admittedly, the aforesaid C.T. scan report was issued by the doctor of

private hospital.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner 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 Chief Judicial Magistrate,

Munger in connection with Kasim Bazar P.S. Case No. 161 of 2010.

     Shahzad                              (Hemant Kumar Srivastava, J )