High Court Patna High Court - Orders

Gopal Yadav vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Gopal Yadav vs The State Of Bihar on 14 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.2752 of 2011
                                        GOPAL YADAV
                                              Versus
                                    THE STATE OF BIHAR
02/    14.03.2011

Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although allegation against the petitioner is that he opened

fire on the informant as a result of which informant sustained fire arm

injury on his chin and neck but admittedly, there is case and counter

case between the parties and the petitioner also sustained injury in the

alleged occurrence and subsequently, he was admitted in hospital

where his fardbeyan was recorded. It is also an admitted position that

the alleged occurrence took place on account of land dispute and the

petitioner is languishing in jail custody since 9.8.2010.

Considering the above stated circumstances as well as

detention of the petitioner in jail custody, let petitioner, Gopal Yadav,

be released on bail on furnishing bail bond of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of Sri Abhijit

Kumar, Judicial Magistrate, Ist Class, Nawada in Govindpur P.S. Case

no. 54 of 2009.

      shahid                                                (Hemant Kumar Srivastava,J)