IN THE HIGH COURT OF JUDICATURE AT PATNA
CR APPL (DB) No 547 of 2011
Amit Kumar
Versus
The State Of Bihar
-----------
3 25.07.2011 The informant is present. Learned counsel for the
appellant submits that the consistent story in the first information
report is with regard to brother-in-law of the appellant, namely,
Navneet Kumar having shot at the deceased. In trial, the evidence
was then modified to the extent that he was assaulted on the head by
the butt of the revolver. The medical evidence does not support
shooting in any manner. Be that as it may, the graveman of charge
seems to be against Navneet Kumar with whom the deceased had
business relationship.
In that view of the matter, the appellant abovenamed is
directed to be released on bail on his furnishing bonds of Rs
10,000/- (Rupees Ten Thousand) with two sureties of the like
amount each to the satisfaction of Additional Sessions Judge, Fast
Track Court No II, Munger in Sessions Trial No 664 of 2009.
M.E.H./ (Navaniti Prasad Singh)
(Ashwani Kumar Singh)