High Court Patna High Court - Orders

Arvind Kumar @ Arvind Yadav vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Arvind Kumar @ Arvind Yadav vs The State Of Bihar on 19 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.6183 of 2011
                              Arvind Kumar @ Arvind Yadav
                                              Versus
                                      The State Of Bihar
                                            -----------

03/ 19.07.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Petitioner is the main assailant in a case which had occurred

on 22.3.2006 and it has specifically been stated that he opened fire

from rifle which caused fire arms injury on the chest of the

informant’s son namely, Sagar Yadav as a result of which he died then

and there.

Submission of learned counsel for the petitioner is that, as a

matter of fact, childish quarrel took place and in the aforesaid quarrel

persons from both sides sustained injuries It is further contended by

her that if the prosecution story assumed to be true, then also, first

information report demonstrates that there was no intention of the

petitioner to commit murder of any person and that was the reason it

was not stated in the first information report as to whom petitioner

aimed to kill. It is further pointed out by her that in the aforesaid

occurrence one Tuntun Yadav sustained injury on his head and now

he has become paralytic. It is also pointed out by her that wife of the

aforesaid Tuntun Yadav lodged Harnaut P.S. Case no. 75/2006 against

the prosecution party.

Taking into consideration the above stated submissions as

well as materials available on the case diary, particularly, keeping in

mind the allegation levelled against the petitioner, I do not feel it

proper to release the petitioner on bail. Accordingly, his prayer for
2

bail in connection with Harnaut P.S. case no.45/2006 pending in the

court of the Chief Judicial Magistrate, Nalanda stands rejected.

shahid                                          (Hemant Kumar Srivastava,J)