High Court Patna High Court - Orders

Mintu Mahto vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Mintu Mahto vs The State Of Bihar on 16 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.25334 of 2011
                                       Mintu Mahto
                                           Versus
                                    The State Of Bihar
                                          -----------

02/ 16.08.2011 Heard learned counsel for the petitioner as well as

learned Addl. Public Prosecutor for the State.

Petitioner is an accused in a case registered under

sections 341, 323, 324, 325, 326, 307, 120B/34 of the IPC and 27

of the Arms Act.

There is allegation against the petitioner that he opened

fire twice on the informant as a result for which informant sustained

fire arms injury on his chest.

The contention of learned counsel for the petitioner is

that, as a matter of fact, informant of the present case had opened

fire on the petitioner and other accused as a result of which co-

accused Pintu Kumar sustained fire arm injury on his hand for

which the aforesaid Pintu Kumar lodged Ariari P.S. Case no.

45/2011. It is also pointed out by him that the informant of the

present case has received simple injury though it is said to be

caused by fire arms and hard blunt substance.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the

petitioner, Mintu Mahto, 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, Sheikhpura in

Ariari P.S. Case no. 46/2011.

      shahid                                         (Hemant Kumar Srivastava,J)