High Court Patna High Court - Orders

Sadhu Sharan Prasad vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Sadhu Sharan Prasad vs State Of Bihar on 2 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.31509 of 2010
                               SADHU SHARAN PRASAD
                                           Versus
                                    STATE OF BIHAR
                                             with
                               Cr.Misc. No.31510 of 2010
                              SURENDRA YADAV & ORS
                                           Versus
                                    STATE OF BIHAR
                                         -----------

04 02.12.2010 Above stated Cr. Misc. Cases have arisen out of

Daraunda (M.H. Nagar) P.S. Case NO. 111of 2010 registered

under Sections 364, 341, 323/34 of the I.P.C. Since both the above

stated Cr. Misc. Cases have arisen out of the same Police Station

case, the above stated Cr. Misc. Cases are being disposed of by

this common order.

Petitioners, in both the above stated miscellaneous

cases, are named in the F.IR. with the allegation that on

07.07.2010 at about 04:30 P.M, they went at the house of the

informant and kidnapped him but police reached in a hotel from

where the aforesaid kidnapped person was recovered and the

petitioners were arrested at the spot. The stand of the petitioners is

that on the alleged date of occurrence at about 03:30 p.m.

informant and so-called victim of the instant case along with

others badly assaulted one Ramesh Prasad and Satya Narain Sah

for which aforesaid Ramesh Prasad lodged Daraunda (M. H.

Nagar) P. S. case No. 110 of 2010 on the same day and in

retaliation as well as to save the skin, the informant of this case

has lodged the present case against the petitioners who happens to

be relatives of aforesaid Ramesh Prasad.

2

In view of the aforesaid facts and circumstances as

well as considering this aspect of the matter that petitioners do not

have any criminal history which is evident from perusal of report

of S.P, Siwan dated 30.10.2010, I direct the petitioners, namely,

Sadhu Sharan Prasad, Surendra Yadav, Mukesh Singh and

Shambhu Yadav, to be released on bail on furnishing bail bonds of

Rs. 10,000/- with two sureties of the like amount each to the

satisfaction of C.J.M, Siwan in connection with above stated

Daraunda (M. H. Nagar) P. S. Case No. 111 of 2010

Shahzad (Hemant Kumar Srivastava, J )