High Court Patna High Court - Orders

Mukesh Kumar vs The State Of Bihar on 15 November, 2011

Patna High Court – Orders
Mukesh Kumar vs The State Of Bihar on 15 November, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Criminal Miscellaneous No.36540 of 2011
                                              Mukesh Kumar
                                                  Versus
                                           The State Of Bihar
                                                  -----------

02/ 15.11.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 27.7.2011 in a case

registered under sections 307, 504, 506 of the IPC and 27 of the Arms

Act.

According to the prosecution case, petitioner opened fire but

admittedly, fire of the petitioner did not hit the injured. Moreover, one

co-accused, namely, Ashok Kumar Bhosha against whom there is

specific allegation of firing has already been granted privilege of bail

by another bench of this court.

Accordingly, petitioner, Mukesh Kumar, is directed to 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, Nalanda at Biharsharif in Rahui P.S. Case no.

95/2011.

      shahid                                          (Hemant Kumar Srivastava,J)