High Court Jharkhand High Court

Dinesh Singh vs State Of Jharkhand on 27 June, 2011

Jharkhand High Court
Dinesh Singh vs State Of Jharkhand on 27 June, 2011
               IN THE HIGH COURT OF JHARKHAND, RANCHI
                                B. A. No. 2043 of 2011

               Dinesh Singh                                   .....   Petitioner

                                                Versus
               The State of Jharkhand                         ....      Opposite Party

               CORAM: HON'BLE MR. JUSTICE R. R. PRASAD

               For the Petitioner           :   M/s D. Krishna, Advocate.
               For the State                :   A. P.P.
                                        -----

05/27.6.2011

Heard learned counsel appearing for the petitioner and learned
A.P.P. for the State.

The petitioner is an accused in a case instituted under Sections
147, 148, 448, 342, 323, 324, 307, 504 of the Indian Penal Code and
Section 27 of the Arms Act.

Learned counsel appearing for the petitioner submits that earlier
the prayer for bail of this petitioner was rejected taking into account the
allegation levelled against the petitioner that this petitioner caused injury to
the informant by fire-arm, but the informant has not sustained injury by fire-
arm which would be evident from the injury report called for, by this Court
which would indicate that the injury was caused by high voltage missile.

Learned counsel for the State in this respect submits that though
the Doctor has found the injury being caused by high voltage missile, but he
has not said that the injury was caused by fire-arm.

Regard being had to the facts and circumstances of the case, the
above-named petitioner is directed to be released on bail on furnishing bail
bond of Rs.10,000/- (Ten Thousand) with two sureties of the like amount
each to the satisfaction of the learned A.D.J. F.T.C.-II, Garhwa, in
connection with S.T. No. 283 of 2010.

(R. R. Prasad, J)
Sandeep/