IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25334 of 2011
Mintu Mahto
Versus
The State Of Bihar
-----------
02/ 16.08.2011 Heard learned counsel for the petitioner as well as
learned Addl. Public Prosecutor for the State.
Petitioner is an accused in a case registered under
sections 341, 323, 324, 325, 326, 307, 120B/34 of the IPC and 27
of the Arms Act.
There is allegation against the petitioner that he opened
fire twice on the informant as a result for which informant sustained
fire arms injury on his chest.
The contention of learned counsel for the petitioner is
that, as a matter of fact, informant of the present case had opened
fire on the petitioner and other accused as a result of which co-
accused Pintu Kumar sustained fire arm injury on his hand for
which the aforesaid Pintu Kumar lodged Ariari P.S. Case no.
45/2011. It is also pointed out by him that the informant of the
present case has received simple injury though it is said to be
caused by fire arms and hard blunt substance.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the
petitioner, Mintu Mahto, be released on bail on furnishing bail
bonds of Rs 10,000/- with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Sheikhpura in
Ariari P.S. Case no. 46/2011.
shahid (Hemant Kumar Srivastava,J)