High Court Patna High Court - Orders

Kari Yadav @ Karu Yadav vs The State Of Bihar on 12 July, 2011

Patna High Court – Orders
Kari Yadav @ Karu Yadav vs The State Of Bihar on 12 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.19557 of 2011
                           Kari Yadav @ Karu Yadav, S/O-Late Bishu Yadav
                                                 Versus
                                         The State Of Bihar
                                               -----------

02 12.07.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

There is allegation against the petitioner that he gave

khanti blow on the head of the informant’s mother and the impugned

order reveals that injured has received three injuries on her person and

out of the aforesaid three injuries one injury has been found on the head

and the nature of said injury is said to be dangerous to the life of the

injured.

The contention of learned counsel for the petitioner is that

the present case is nothing but outcome of complaint case no. 2108 of

2010 and, as a matter of fact, the doctor who had examined the injured

of this case is instrumental in lodging the present case and that is why

the present case was lodged on 10.11.2010 whereas the occurrence had

taken place on 06.11.2010.

Considering the aforesaid facts and circumstances as well

as nature of injury, 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 , Gaya in

connection with Khizersarai P.S. Case No. 224 of 2010.

Shahzad                                       ( Hemant Kumar Srivastava, J.)