High Court Patna High Court - Orders

Ram Awadh Singh vs The State Of Bihar on 26 August, 2011

Patna High Court – Orders
Ram Awadh Singh vs The State Of Bihar on 26 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.21515 of 2011
                        Ram Awadh Singh, S/O-Late Ram Prasad Singh
                                           Versus
                                   The State Of Bihar
                                         -----------

03 26.08.2011 Supplementary affidavit is filed on behalf of the

petitioner.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is in jail custody since 29.04.2011 in a case

registered under Section 307 and other minor sections of the Indian

Penal Code and 27 of the Arms Act.

It would appear from perusal of the first information

report that on account of land dispute petitioner opened fire causing

fire arm injury on the chest of the informant. Para-56 of the case diary

reveals that informant has sustained injury on his chest but opinion

regarding the injury was kept reserved. The perusal of case diary

shows that though injured was treated at P.M.C.H., Patna but the

Investigating Officer could not succeed to collect the complete injury

report of the informant.

It is pointed out by learned counsel for the petitioner

that admittedly, the alleged occurrence took place on account of land

dispute but, as a matter of fact, subsequently all the disputes of the

parties have already ended with happy note of compromise which is

evident from Annexure-4 of the supplementary affidavit.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail
2

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Buxar in connection with Rajpur P.S. Case No. 131 of

2010.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)