High Court Patna High Court - Orders

Parmanand Dyadav vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Parmanand Dyadav vs The State Of Bihar on 9 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4251 of 2011
                Parmanand Yadav, Son of Late Ramadhar Yadav, R/o-Vill.-Khudhanu,
                P.S.-Agrer, District-Rohtas at Sasaram.                 -Petitioner.
                                          VERSUS
               The State of Bihar                                       -Opposite Party.
                                          -----------

02 09.02.2011 The petitioner is in custody since 24.09.2010 in

connection with Sasaram (Agrer) P.S. Case No.726 of 2010 instituted

under Section-307 IPC and other Sections of the Indian Penal Code

read with Section-27 of the Arms Act.

It is alleged that the informant saw a mob near the

house of one Manoj Singh and saw that the said Manoj Singh has been

argument with the wife of the petitioner and the petitioner. It is also

alleged that the argument got escalated and both Manoj Singh and the

petitioner fired at each other. Fortunately or unfortunately neither of

them got injured but the informant received a pillet injury on his face.

Learned counsel for the petitioner is not in a position to

state as to what is the position with regard to the co-accused, Manoj

Singh. He further submits that from the facts as narrated in the F.I.R.

itself, there was no intention of the petitioner to kill the informant nor

was intention to kill the said Manoj Singh as shots were not repeated.

Be that as it may, let the petitioner above-named be

released on bail on furnishing a bail bond of Rs.10,000/- (Rupees Ten

Thousand) with two sureties of like amount each to the satisfaction of

the Chief Judicial Magistrate, Rohtas at Sasaram in connection with

Sasaram (Agrer) P.S. Case No.726 of 2010.

     Trivedi/                               (Navaniti Prasad Singh, J.)