High Court Patna High Court - Orders

Irfan Irani vs The State Of Bihar on 15 July, 2011

Patna High Court – Orders
Irfan Irani vs The State Of Bihar on 15 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.12098 of 2011
                           Irfan Irani @ Irfan Arni, S/O-Late Md. Yusuf
                                                Versus
                                        The State Of Bihar
                                              -----------

03 15.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Admittedly, informant is not an eye-witness of the

alleged occurrence rather she came to know about the alleged

occurrence on the basis of a document which is said to be written by

the injured but the aforesaid document is not on the case diary.

Furthermore, in course of investigation, when Investigating Officer

went to record the statement of injured, it is stated at Para-31 of the

case diary that again the injured wrote about the incident disclosing

this fact that this petitioner had opened fire on him as a result of which

he sustained injury on his neck. Although, the above stated facts have

specifically been mentioned at Para-31 of the case diary but it is

surprising enough that the aforesaid document has not been attached

by the Investigating Officer with the case diary.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner 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, Kishanganj in connection with Kishanganj P.S. Case No.

152 of 2010.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)