High Court Patna High Court - Orders

Gumman Hembram vs The State Of Bihar on 4 August, 2011

Patna High Court – Orders
Gumman Hembram vs The State Of Bihar on 4 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                  CRIMINAL MISCELLANEOUS NO.12455 OF 2011
              GUMMAN HEMBRAM SON OF LATE GANESH HEMBRAM,
              R/O VILL- TAMKULIYA, P.S.- BARHAT, DISTRICT- JAMUI
                                       VERSUS
                             THE STATE OF BIHAR
                           ----------------------------------

4 04/08/2011 Heard Mr. Anwar Karim, learned counsel for

the petitioner and learned APP for the State.

The petitioner seeks bail in a case registered

under Sections 147, 148, 149, 302, 364A of the

Indian Penal Code and Section 27 of the Arms Act and

10, 13 and 16 of the Prevention of Unlawful Activities

Act.

One Ramesh Hembrum is the main accused

of the case which has resulted on the basis of fard-

beyan of Mukesh Kumar whose father Upendra

Sharma got the contract of repairing of canal under

the Ajan Jalashay Scheme through the tender. The

scheme was of rupees ten crores. Immediately after

receipt of the contract telephone calls were made by

Ramesh Hembrum for payment of levy of rupees five

lacs by way of extortion. Earlier work was stopped.

Later on the work was re-started and again the

extortion money was demanded. Subsequently,

Ramesh Hembrum and others caught the informant’s

father and he was taken towards jungle. Later on his

dead body was found.

2

Submission is that the petitioner’s

culpability has come during the investigation only on

the basis of confessional statement of co-accused

Bhuneshwar Yadav who has stated that this petitioner

has shot at Upendra Sharma. It has been submitted

that except that there is nothing on the record.

Considering the fact that the investigating

agency has found the link of the petitioner with the

offence only on the basis of statement which was ex-

culpatory in nature, the petitioner above named is

directed to be released on furnishing of bail bond of

Rs. 10,000/- (ten thousand) with two sureties of the

like amount each to the satisfaction of the learned

C.J.M./concerned Court, Jamui in connection with

Barhat P.S. Case No. 56 of 2010.

(Shyam Kishore Sharma, J.)
avin