IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20915 of 2011
Shashi Kumar @ Shashi Kumar Singh
Versus
The State Of Bihar
-----------
02/ 21.07.2011 Supplementary affidavit is filed on behalf of the petitioner.
Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
There is allegation against the petitioner that he gave one
dagger blow on the back of the injured-informant Babuan Singh.
Annexure 5 series of the supplementary affidavit reveal that injured
Babuan Singh has received two injuries on his scapular region said to
be caused by sharp cut weapon. The opinion in respect of aforesaid
injuries was kept reserved.
The contention of the learned counsel for petitioner is that
there is case and counter case between the parties and, as a matter of
fact, petitioner is agnate of the informant and both parties have settled
their dispute amicably.
Taking into consideration the above stated facts and
circumstances as well as submissions of the parties, let the petitioner,
Shashi Kumar @ Shashi Kumar Singh, be released on bail on
furnishing bail bonds of Rs 10,000/- with two sureties of the like
amount each to the satisfaction of the Chief Judicial Magistrate,
Bhojpur at Ara in Udwantnagar P.S. Case no. 66/2011.
shahid (Hemant Kumar Srivastava,J)