High Court Patna High Court - Orders

Sheikh Kalamuddin vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Sheikh Kalamuddin vs The State Of Bihar on 15 March, 2011
                    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.)