High Court Patna High Court - Orders

Amit Kumar vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Amit Kumar vs The State Of Bihar on 25 July, 2011
                 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)