High Court Patna High Court - Orders

Md. Motiullah vs The State Of Bihar on 23 August, 2011

Patna High Court – Orders
Md. Motiullah vs The State Of Bihar on 23 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19622 of 2011
                               Md. Motiullah, S/O-Abdur Rauf
                                            Versus
                                    The State Of Bihar
                                          -----------

03 23.08.2011 Supplementary affidavit is filed on behalf of the

petitioner.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Allegedly, petitioner gave several dagger blows to

injured Saddam Hussain.

Learned counsel for the petitioner points out that the

statement of injured Saddam Hussain was recorded at P.M.C.H, Patna

and in the aforesaid statement he has specifically stated that co-

accused Md. Imtiyaz and Md. Izaz had given dagger blows to him

which is evident from perusal of Annexure-3 to the supplementary

affidavit. It is also pointed out by him that there are two injury reports.

One is said to have been issued by P.H.C., Paroo and another is said to

have been issued by P.M.C.H, Patna and both the above stated injury

reports are contradictory to each other.

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 Sub Divisional

Judicial Magistrate, West Muzaffarpur in connection with Paroo P.S.

Case No. 49 of 2011.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)