IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7012 of 2011
MUNNA RAM
Versus
THE STATE OF BIHAR
-----------
2 06.04.2011 Heard.
The contention of learned counsel for the petitioner is
that petitioner made indiscriminate firing under depression as he
was not granted leave by his officers, and admittedly, none of the
person has sustained any injury.
In the aforesaid circumstance the learned court below
i.e. S.D.J.M., Raxaul at Motihari, District-East Champaran should
obtain a medical report about the present mental status of the
petitioner from Medical Board and after obtaining the aforesaid
report pass a fresh order in respect of bail of the petitioner.
Accordingly, this criminal miscellaneous case in connection with
Chauradano P.S. Case no.75 of 2010 stands disposed of.
Let this order be communicated to the above stated
court through Fax at the cost of the petitioner.
(Hemant Kumar Srivastava, J.)
PN