High Court Patna High Court - Orders

Kundan Kumar Singh @ Kundan Singh @ … vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Kundan Kumar Singh @ Kundan Singh @ … vs The State Of Bihar on 18 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.5867 of 2011
         Kundan Kumar Singh @ Kundan Singh @ Kari Singh, S/O-Late Sadanand Singh
                                              Versus
                                      The State Of Bihar
                                            -----------

05 18.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the first information report

and it appears from perusal of the impugned order as well as

submissions of the parties that the name of this petitioner surfaced in

this case after recovery of the victims and the victims disclosed this

fact that they had heard the name of petitioner in conversation of their

kidnappers.

Learned counsel for the petitioner submits that even if,

the aforesaid statement of the victims assumed to be true, then also,

there is nothing on the entire case diary to show this fact that the name

of petitioner had surfaced in the conversation of the kidnappers

because the Investigating Officer could not succeed to connect the

petitioner with the above stated conversation.

It is further contended by him that the petitioner was

taken into custody in connection with another case and while he was

facing trial in the aforesaid case, he was roped by the Investigating

Officer in the present case.

Learned Additional Public Prosecutor submits that the

criminal antecedent of the petitioner has not been mentioned in the

entire case diary.

Considering the aforesaid facts and circumstances as
2

well as submissions of the parties coupled with this aspect of the

matter that having similar allegation, co-accused persons have already

been granted privilege of bail by another Bench of this Court in the

year 2001, let the petitioner be released on bail on furnishing bail

bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like

amount each to the satisfaction of Chief Judicial Magistrate, Vaishali

at Hajipur in connection with Bhagwan Pur P.S. Case No. 91 of 2001.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)