High Court Patna High Court - Orders

Hussain Gaddi vs The State Of Bihar on 18 March, 2011

Patna High Court – Orders
Hussain Gaddi vs The State Of Bihar on 18 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.7789 of 2011
                             HUSSAIN GADDI son of Jamadar Gaddi
                                               Versus
                                    THE STATE OF BIHAR
                                             -----------

2/ 18.03.2011 Heard learned counsel for the parties.

The petitioner is an accused in a case under Sections 341,

324, 307/34 of the Indian Penal Code and 27 of the Arms Act.

The prayer for bail of the petitioner was earlier rejected on

28.09.2010 with an observation to renew his prayer for bail after four

months.

The informant alleged that one of two motorcycles borne

miscreants fired at him.

Learned counsel for the petitioner submits that though the

injury was grievous but it was on the right fore-arm. Learned counsel

for the petitioner submits that petitioner is in custody for more than one

year and four months.

Counsel for the State opposes the prayer for bail.

In the circumstances, petitioner, named above, is directed

to be released on bail on furnishing bail bond of Rs. 5,000/- (Five

thousand) with two sureties of the like amount each to the satisfaction

of Additional Sessions Judge, Fast Track Court No.-IV, Bettiah, West

Champaran in connection with Chanpatia P.S. case no.17 of 2009 (S.T.

No. 187 of 2010), with the condition that he will not physically absent

for two consecutive dates at stretch, till three witnesses are examined.

(Samarendra Pratap Singh, J.)
Uday/