High Court Patna High Court - Orders

Mukesh Yadav vs The State Of Bihar on 6 September, 2011

Patna High Court – Orders
Mukesh Yadav vs The State Of Bihar on 6 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.16469 of 2011
                           Mukesh Yadav, S/O-Sri Shambhu Yadav
                                           Versus
                                   The State Of Bihar
                                         -----------

04 06.09.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 16.12.2008 in a case

registered under Section 307 and other minor Sections of the Indian

Penal Code and 27 of the Arms Act.

There is allegation against this petitioner that he opened

fire causing firearm injury at the head of the informant.

Learned counsel for the petitioner submits that, as a

matter of fact, informant has not received any injury and the

Ferdbeyan of the informant was recorded on 27.11.2008 in respect of

an occurrence which is said to have taken place on 15.11.2008. It is

also submitted by him that up-till-now no injury report of the

informant has been produced by the prosecution which is evident from

the impugned order of learned court below as well as the letter no.

2893 dated 19.07.2011 of Superintendent of Police, Munger. It is

further submitted by him that some cuttings have also been made in

so-called Ferdbeyan of the informant.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, particularly, keeping in mind the

period of detention of the petitioner in jail custody, 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
2

of Additional Sessions Judge-II, Munger in connection with Sessions

Case No. 478 of 2009 arising out of Dharahara P.S. Case No. 97 of

2008.

SHAHZAD                           ( Hemant Kumar Srivastava, J.)