High Court Patna High Court - Orders

Ravi Kumar vs The State Of Bihar on 10 August, 2011

Patna High Court – Orders
Ravi Kumar vs The State Of Bihar on 10 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.26765 of 2011
                  Ravi Kumar, Son of Lal Baboo Prasad, resident of Village-Tarji, P.S.-Ara
                  Town, District-Bhojpur.
                                           Versus
                                     The State of Bihar
                                          -----------

2. 10.08.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

The petitioner is named in the F.I.R. in a case registered

for the offence under Sections 302, 120(b)/34 of the Indian Penal

Code and 27 of the Arms Act.

Learned counsel for the petitioner submits that the

specific allegation of causing firearm injury upon the victim is

against co-accused Ajay Kahar and Belal Miya. There is no

specific allegation of firing as against the petitioner.

He further submits that co-accused Md. Imtiyaz and

Banti having identical allegation have been granted bail by this

Court by order dated 2.8.2011 passed in Cr. Misc. No. 24525 of

2011.

Considering the aforesaid submissions, let the petitioner,

namely, Ravi Kumar be released on bail on furnishing bail bonds

of Rs. 5,000/- (five thousand only) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate,

Bhojpur at Ara in connection with Ara Nagar P.S. Case No. 92 of

2011.

      Sanjeet/                                                 (Ashwani Kumar Singh, J.)