High Court Patna High Court - Orders

Banti Kumar vs The State Of Bihar on 28 April, 2011

Patna High Court – Orders
Banti Kumar vs The State Of Bihar on 28 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.12322 of 2011
                                      BANTI KUMAR
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 28.04.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since

04.02.2011 in connection with Jakkanpur P.S. Case

No.122 of 2011 registered under Sections 147, 148, 149,

323, 307, 379, 384 of the I.P.C.

It appears from perusal of the First Information

Report that an omnibus allegation of assault has been

levelled against the petitioner and other accused. It is

stated that petitioner and co-accused Bhim Singh along

with 3 to 4 unknown persons assaulted the informant

with lathi and rod causing injury to him on various parts

of his body. The contention on behalf of the petitioner is

that it is not specific as to who assaulted on which part of

the body of the informant, and it is further contended by

learned counsel for the petitioner that the informant was

examined in Gardanibagh Hospital and altogether nine

injuries were found, and subsequently he was referred to

PMCH, Patna for better treatment, but on the same day

the informant left PMCH and got treated himself in private

hospital and as a matter of fact for procuring the false

injury report the informant did the above stated act.
2

Taking into consideration the above stated facts

and circumstances as well as submissions of the parties,

particularly, keeping in mind that omnibus allegation of

assault has been levelled against the petitioner, let the

petitioner, namely, Banti Kumar be released on bail on

furnishing bail bonds of Rs.10,000/-(ten thousand) each

with two sureties of the like amount each to the

satisfaction of learned C.J.M., Patna in connection with

Jakkanpur P.S. Case No.22 of 2011.

(Hemant Kumar Srivastava, J.)
PN