High Court Patna High Court - Orders

Birendra Yadav vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Birendra Yadav vs The State Of Bihar on 28 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.8980 of 2011
                               BIRENDRA YADAV
                                    Versus
                             THE STATE OF BIHAR
                                 -----------

2 28.03.2011 Heard learned counsel for the petitioner

as well as learned Additional Public Prosecutor

for the State.

Admittedly, Tekari P.S. Case No.195 of

2010 was registered under bailable section

except section 27 of the Arms Act which was

applicable against co-accused Ramjanam Yadav. It

is pointed out by learned counsel for the

petitioner that after investigation police

submitted charge sheet under Section 307 and

other minor sections of the I.P.C. as well as 27

of the Arms Act. It is further pointed out by

him that there is allegation of giving Bhala

blow to informant against the petitioner, but as

a matter of fact no such injury has been found

by the doctor in course of examination of the

injured of this case, and moreover, there is

case and counter case between the parties.

From perusal of impugned order of

learned First Additional Sessions Judge, Gaya,

it appears that injured has received two injuries

on his chest and the learned Additional Sessions
2

Judge has observed that the aforesaid injuries

were dangerous to life, but Annexure-3 of this

petition reveals that at para-31 of the case

diary the nature of injury has not been

mentioned.

Moreover, it has not been stated by

learned Additional Sessions Judge, Gaya as to

under which circumstances the aforesaid injuries

became dangerous to the life of the informant.

Taking into consideration the above

stated submissions as well as facts and

circumstances of the case, let the petitioner,

namely, Birendra Yadav be released on bail on

furnishing bail bonds of Rs.10,000/-(Ten

Thousand) with two sureties of the like amount

each, to the satisfaction of Chief Judicial

Magistrate, Gaya in connection with Tekari P.S.

Case No.195 of 2010.

(Hemant Kumar Srivastava, J.)
PN