High Court Patna High Court - Orders

Dharamvir Mandal vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Dharamvir Mandal vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.33987 of 2011
                 ======================================================

Dharamvir Mandal
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 12-10-2011 Heard learned counsels for the petitioner and the State.

The petitioner is apprehending his arrest in a case

registered under Sections 147, 342, 448, 323, 307 and 379 of the

Indian Penal Code and Section 27 of the Arms Act.

It is alleged against the petitioner that he resorted 5-6

rounds of firing which resulted into bleeing injury on the head of

the informant.

The informant, in the First Information Report, has

admitted that the firing only touch the upper surface of the head

whereas the impugned order reflects only one lacerated injury

being found by the doctor. There is counter version of the

occurrence also.

Considering the aforesaid facts, let the above named

petitioner, be released on anticipatory bail, in the event of his

arrest or surrender before the learned Court below within a period

of 12 weeks from today, on furnishing bail bond of Rs. 10,000/-

(ten thousand) with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate, Vaishali at
Hajipur in connection with Jurawanpur P.S. Case No. 23/2011,

subject to the conditions as laid down under Section 438(2)

Cr.P.C.

(Dinesh Kumar Singh, J)
Amrendra Kumar/-