IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.10630 of 2010
KUNAL MAHTO .
S/o Kailu Mahto resident of village Dhibar P.S. Pandarak
Dist. Patna Petitioner
Versus
STATE OF BIHAR Opp. Party
-----------
04/ 25.06.2010 Heard learned counsel for the petitioner and the State.
The petitioner is languishing in jail since 11.12.2009 in
a case registered under sections 307/34 and other allied sections of the
Indian Penal Code as well as ¾ of the Explosive Substances Act.
It is submitted by learned counsel for the petitioner that
the petitioner is neighbour of the informant and has no criminal
antecedent which also gets reflected from the report at flag “A”. More
over the injury caused to the informant side is simple.
Learned counsel for the State submits that the petitioner is
alleged to have used country made explosive. However, injury is
simple.
Considering the nature of the injury and the petitioner
having no criminal antecedent, let the petitioner be released on bail in
connection with Pandarak P.S. Case no. 86 of 2009 on furnishing bail
bond of Rs 10,000-/ with two sureties of the like amount each to the
satisfaction of the Additional Chief Judicial Magistrate, Barh, Patna.
shahid (Dinesh Kumar Singh,J))