IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.7431 of 2011
Chandan Kumar
Versus
The State Of Bihar
----------------------------------
3 06-09-2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the state.
Allegedly, the petitioner opened fire on the
informant as a result of which, the informant sustained
injury on his back.
It would further appear from perusal of record
that this court had directed to the Chief Judicial
Magistrate, Samastipur to obtain injury report of the
informant and after that, the injury report of the informant
could be obtained. The aforesaid injury report is available
on the record at Flag-A. The injury report reveals that the
aforesaid injury reports were prepared on 30.05.2011 as
well as 24.01.2011. The injury report issued by the Dr, S.
Kumar, Medical Officer of Primary Health Centre,
Mohiuddin Nagar shows that he found gun shot injury on
upper chest of the injured. Although the doctor, Ravindra
Kumar of PMCH has also found gun shot injury on the
person of the informant but taking into consideration the
above said contradictory injury reports as well as this
aspect of the matter that the petitioner is languishing in jail
custody for more than one year, let the petitioner, namely,
2
Chandan Kumar be released on bail on furnishing bail
bonds of Rs 10,000/- (ten thousand) with two sureties of
the like amount each in connection with Mohiuddin Nagar
P.S. Case No. 49 of 2010 to the satisfaction of Chief
Judicial Magistrate, Samastipur.
AKV/- ( Hemant Kumar Srivastava,J.)