IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31002 of 2011
Umesh Shahi
Versus
The State Of Bihar
-----------
02/ 27.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 23.7.2011 in a case
registered under sections 450, 458/34 of the IPC and 25 (1-B)a, 26,
30, 35 of the Arms Act on the allegation that on the alleged date of the
occurrence he along with other accused entered into the house of the
informant with intention to commit murder but subsequently, he was
caught by the informant and other inmates of the house and loaded
rifle was recovered from the possession of the petitioner. Later on, the
petitioner was produced before the police.
The contention of learned counsel for the petitioner is that,
as a matter of fact, on the alleged date of the occurrence, petitioner
was mercilessly assaulted by the prosecution party for which the
petitioner lodged Mirganj P.S. Case no. 128/2011.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Umesh Shahi, 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 Chief Judicial Magistrate, Gopalganj in Mirganj P.S. Case no.
114/2011.
shahid (Hemant Kumar Srivastava,J)