IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35101 of 2010
PRAMOD RAI son of Loknath Rai, resident of
village-Naya Panapur, P.S.-Akilpur, Dist.-Patna
Versus
THE STATE OF BIHAR
-----------
4. 24.2.2011. Heard Mr. Sarvan Kumar, learned counsel for the
petitioner, Mr.Hirday Prasad Singh, learned Additional Public
Prosecutor and Mr.Rajni Kant Jha, learned counsel for the
informant.
The petitioner, who is in custody in connection with
Akilpur P.S. Case No.13 of 2010 for the offence under section 307
and other allied sections of the Indian Penal Code and section 27 of
the Arms Act, has prayed for grant of bail.
It was alleged that on the firing made by this
petitioner, the informant received pillet injury. The petitioner is in
custody since 3.5.2010.
It was submitted by learned counsel for the
petitioner that there were land dispute between the parties and the
occurrence had taken place due to that reason.
Learned counsel for the informant strongly opposed
the prayer for bail.
Keeping in view the nature of accusation and the
period of custody, let the petitioner, above named, be released on
bail on furnishing bail bond of Rs.10,000/- with two sureties of the
like amount each to the satisfaction of A.C.J.M., Danapur in
connection with Akilpur P.S. Case No.13 of 2010.
Md.S. ( Rakesh Kumar, J.)