High Court Patna High Court - Orders

Sanjay Rao@Mithilesh vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Sanjay Rao@Mithilesh vs The State Of Bihar on 2 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.169 of 2011
                                   SANJAY RAO@MITHILESH
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

2 02.02.2011 Heard learned counsel for the petitioner as well as learned

counsel for the state assisted by learned counsel for the informant.

The petitioner seeks bail in connection with Bairia P.S.

Case No. 221 of 2009 registered under section-307 & other minor

sections of the Indian Penal Code as well as section-27 of the Arms

Act.

Admittedly, there is case and counter case between the

parties and persons from both the sides sustained injuries. It is

alleged that the petitioner opened fire causing fire-arm injury to

informant, Binda Prasad but the aforesaid Binda Prasad has

received simply injury. No doubt, the aforesaid injury has been

caused by fire-arm as per medical examination but according to

prosecution case itself, the petitioner opened fire on informant

causing fire-arm injury on his right ankle.

Considering the aforesaid facts and circumstances as well

as submissions of the parties, the petitioner, namely, Sanjay Rao @

Mithilesh is directed to be released on bail on furnishing bail bond of

Rs 10,000/- (ten thousand) with two sureties of the like amount

each in connection with Bairia P.S. Case No. 221 of 2009 to the

satisfaction of Chief Judicial Magistrate, West Champaran, Bettiah.

          AKV/-                                  (Hemant Kumar Srivastava,J.)