High Court Patna High Court - Orders

Nawlesh Yadav vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Nawlesh Yadav vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10276 of 2011
                     NAWLESH YADAV SON OF DOMAN YADAV.
                                             Versus
                                THE STATE OF BIHAR
                                 -----------

2 20.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner being the co-villager of the

informant is apprehending his arrest in a case registered

under Sections 341, 323 and 307/34 of the Indian Penal

Code and Section 27 of the Arms Act.

The accusation against the petitioner is to

have caused firearm injury.

It is submitted that the petitioner was also

accompanied by another persons.

It is further submitted that the occurrence

took place on 18.12.2010 at 8.00 PM in the night

whereas, the fardbeyan was recorded on 19.12.2010 at

9.30 AM in Sadar Hospital, Lakhisarai, which was

registered as a police case on 19.12.2010 at 3.30 PM.

The injury report reflects one injury on the left elbow

joint. The victim received injury on 18.12.2010

whereas, he was examined by the doctor on 19.12.2010
-2-

and thereafter, the fardbeyan was recorded.

Such a delay in medical examination of the

informant and lodging of the F.I.R. cloud the bona fide

of the accusation.

Considering the aforesaid submissions, let

the above named petitioner, be released on anticipatory

bail, in the event of his arrest or surrender before the

learned Court below within a period of 12 weeks from

today, on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like amount each to

the satisfaction of the learned Chief Judicial

Magistrate, Lakhisarai in connection with Chanan P.S.

Case No. 65/2010, subject to the conditions as laid

down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-