High Court Patna High Court - Orders

Ram Shrestha Prasad @ … vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Ram Shrestha Prasad @ … vs State Of Bihar on 1 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30437 of 2010
                  RAM SHRESTHA PRASAD @ RAMSHRESHTRA RAUT
                                            Versus
                                     STATE OF BIHAR
                                          -----------

03 01.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

Although there is allegation of indiscriminate firings

against the petitioner and four persons have sustained fire arm

injuries, but admittedly a complaint case has been filed by the wife

of the petitioner after institution of the police case and

furthermore, Para 17 of the case diary reveals that some superficial

injuries have been received by the petitioner also. It appears from

perusal of the F.I.R. that alleged occurrence took place on account

of dispute of drainage. Moreover, all the injured have received

simple injuries said to be caused by fire arm and except one

injured, namely, Sonalal Raut, none of the injured have received

fire arm injury on their vital part of the body. So far as Sonalal

Raut is concerned, he sustained one irregular circular penetrated

wound in diameter of ¼” on left abdomen and the opinion

regarding the aforesaid wound was kept reserved till receipt of the

X-Ray but learned counsel for the petitioner points out that X-ray

report has not been received as yet.

Considering the aforesaid submissions as well as this

aspect of the matter that petitioner is languishing in judicial

custody since 16.03.2010, I direct the petitioner, namely, Ram

Shrestha Prasad @ Ramshreshtra Raut, to be released on bail on
2

furnishing bail bonds of Rs. 10,000/- with two sureties of the like

amount each to the satisfaction of S.D.J.M, Raxaul at Motihari

District- East Champaran in connection with Ramgarhwa P.S.

Case No. 36 of 2010 registered under Sections 307, 504, 506 of

the I.P.C. and 27 of the Arms Act.

Shahzad                            ( Hemant Kumar Srivastava, J.)