High Court Patna High Court - Orders

Manohar Mahto vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Manohar Mahto vs The State Of Bihar on 19 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.11199 of 2011
                               MANOHAR MAHTO
                                      Versus
                              THE STATE OF BIHAR
                                     -----------

2 19.04.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

Admittedly, there is case and counter case

between the parties and there is allegation against the

petitioner that he opened fire causing firearm injury on

the elbow of injured Gauri Shankar Prasad. It appears

that the learned Sessions judge has observed that the

aforesaid Gauri Shankar Prasad has sustained simple

injury though said to be caused by firearm.

Learned counsel for the petitioner points out

that elbow is not the vital part of the body and in course

of investigation, two versions have come regarding

causing injury to the above stated injured Gauri

Shankar Prasad which is evident from perusal of

impugned order of learned Sessions Judge itself.

Learned counsel appearing for the informant

opposed the prayer pointing out that petitioner carries

criminal antecedent and the alleged occurrence took

place on account of demand of extortion money but I am

not at all convinced with this submission, because

admittedly, petitioner is co-villager of the informant and
2

there was land dispute between the parties.

Taking into consideration the above stated

facts and circumstances as well as submissions of the

parties, let the petitioner, namely, Manohar Mahto 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 learned C.J.M., Khagaria in

connection with Khagaria (Gangaur) P.S. Case No.01 of

2011.

(Hemant Kumar Srivastava, J.)
PN