High Court Patna High Court - Orders

Upendra Mahto &Amp; Anr vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Upendra Mahto &Amp; Anr vs State Of Bihar on 9 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.25493 of 2008
                               UPENDRA MAHTO & ANR
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 9.7.2008 Heard.

Allegation against the petitioner Upendra Mahto is that he

fired shot at the informant but the same could not hit him. The

occurrence took place because the informant was not paying rangdari

to the petitioner Upendra Mahto and others for running a public call

booth in the Mohalla. While the informant was being assaulted, his

niece came to save him and petitioner Sanjay dealt a iron rod blow on

the head of Poonam Kumari. The injury report of Poonam Kumari

appears at Annexure-2 and that indicates incised wound of 1″ x ½ ” x

muscle deep on the midpart of the forehead caused by sharp cutting

weapon simple in nature.

The contention is that the petitioners are in custody since

17.12.2007 and 26.2.2008.

Regard being had to the facts of the case and injuries are

simple in nature, let petitioners namely Upendra Mahto and Sanjay

Mahto be released on bail on furnishing bail bond of Rs.10,000/-(Ten

thousand) each with two sureties of the like amount each to the

satisfaction of the C.J.M., Nawada, in connection with Pakribrawn

P.S. case no.88 of 2007.

         sudip                              Dharnidhar Jha, J )