IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3267 of 2011
SHEIKH KALAMUDDIN
Versus
THE STATE OF BIHAR
-----------
2 15.03.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
There is allegation of giving Gadansa blow to the
informant causing injury on her head but photostat copy of injury
report which has been produced by learned counsel for the
petitioner in course of hearing, reveals that the informant has
received three injuries on her head and all the injuries were found
simple in nature but danger to the life of informant.
The contention of learned counsel for the petitioner is
that there was matrimonial dispute between the nephew of the
petitioner and informant’s daughter. As a matter of fact, the
dacoity had been committed in the house of the informant on
22.07.2010 and in the said occurrence, she sustained injury. After
one week of the alleged occurrence, she lodged the instant case
on account of the above-said matrimonial dispute.
Considering the aforesaid facts and circumstances as
well as submission of the parties, let the petitioner, namely,
Sheikh Kalamuddin 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 Gopalpur P. S. Case No. 96 of 2010 to
the satisfaction of Chief Judicial Magistrate, West Champaran.
AKV/- (Hemant Kumar Srivastava,J.)