High Court Patna High Court - Orders

Pramod Rai vs The State Of Bihar on 24 February, 2011

Patna High Court – Orders
Pramod Rai vs The State Of Bihar on 24 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.35101 of 2010
                        PRAMOD RAI son of Loknath Rai, resident of
                        village-Naya Panapur, P.S.-Akilpur, Dist.-Patna
                                          Versus
                                   THE STATE OF BIHAR
                                         -----------

4. 24.2.2011. Heard Mr. Sarvan Kumar, learned counsel for the

petitioner, Mr.Hirday Prasad Singh, learned Additional Public

Prosecutor and Mr.Rajni Kant Jha, learned counsel for the

informant.

The petitioner, who is in custody in connection with

Akilpur P.S. Case No.13 of 2010 for the offence under section 307

and other allied sections of the Indian Penal Code and section 27 of

the Arms Act, has prayed for grant of bail.

It was alleged that on the firing made by this

petitioner, the informant received pillet injury. The petitioner is in

custody since 3.5.2010.

It was submitted by learned counsel for the

petitioner that there were land dispute between the parties and the

occurrence had taken place due to that reason.

Learned counsel for the informant strongly opposed

the prayer for bail.

Keeping in view the nature of accusation and the

period of custody, let the petitioner, above named, be released on

bail on furnishing bail bond of Rs.10,000/- with two sureties of the

like amount each to the satisfaction of A.C.J.M., Danapur in

connection with Akilpur P.S. Case No.13 of 2010.

Md.S.                                          ( Rakesh Kumar, J.)