IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1005 of 2011
KANGRESH SAH
Versus
THE STATE OF BIHAR
-----------
02/ 11.02.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Bakhtiarpur P.S.
Case no. 204/2008 registered under section 307 and other minor
sections of the IPC and 27 of the Arms Act.
As per prosecution case itself, it was co-accused Jai Prakash
Sah who opened fire causing fire arm injury to the informant. So far as
the petitioner is concerned, omnibus allegation of firing against
petitioner and other two co-accused has been levelled and it is
admitted position that firing of the petitioner did not hit the informant.
Considering the aforesaid facts and circumstances as well as
submissions of the parties, petitioner Kangresh Sah is directed to be
released on bail on furnishing bail bond of Rs 10,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Saharsa in connection with Bakhtiarpur P.S. Case
no. 204 of 2008.
shahid (Hemant Kumar Srivastava,J)