High Court Patna High Court - Orders

Pintu Kumar @ Chhotu vs The State Of Bihar on 19 July, 2011

Patna High Court – Orders
Pintu Kumar @ Chhotu vs The State Of Bihar on 19 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.20817 of 2011
                  Rahul Kumar @ Dhoni @ Rahul Kr. Pankaj, S/O-Sanjay Kumar Pankaj
                                                Versus
                                         The State Of Bihar
                                                  with
                                    Cr.Misc. No.21091 of 2011
                            Pintu Kumar @ Chhotu, S/O-Bineshwar Yadav
                                                Versus
                                         The State Of Bihar
                                                  with
                                    Cr.Misc. No.13456 of 2011
                                    Tiju Yadav, S/O-Subhan Yadav
                                                Versus
                                         The State Of Bihar
                                              -----------

02 19.07.2011 All the above stated petitions are taken enbloc as the

said petitions arise out of Jehanabad P.S. Case No. 195 of 2010

initially, registered under Sections 147, 148, 149, 323, 307, 308, 286,

379 of the Indian Penal Code but subsequently, Section 302 of the

Indian Penal Code was also added and, accordingly, all the above

stated petitions are being disposed of by this common order.

Heard learned counsel for the petitioners as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Allegedly, petitioners and several other persons

mercilessly assaulted the deceased with iron rod and other weapons

and the deceased died after one week of the alleged occurrence in

course of his treatment. It is specifically sated in the first information

report that it was co-accused Raj Kumar and petitioner in Cr. Misc.

No. 13456 of 2011, namely, Tiju Yadav who gave iron rod blow on

the head of the deceased but learned counsel appearing for the

petitioner Tiju Yadav ( Cr. Misc. No. 13456 of 2011) pointed out that
2

in course of investigation when the statement of the informant was

recorded at Para-40 of the case diary he has not stated any specific

overt-act either against the petitioner Tiju Yadav or against co-accused

Raj Kumar Yadav. It is also pointed out by him that having similar

allegation, co-accused Raj Kumar Yadav has already been granted

privilege of bail by this Court vide order dated 17.05.2011 passed in

Cr. Misc. No.2688 of 2011.

It would appear from perusal of order dated 17.05.2011

passed in Cr. Misc. No. 2688 of 2011 that only one injury was found

on the head of the deceased and considering the aforesaid fact co-

accused Raj Kumar Yadav was granted bail by this Court.

It appears to me that case of almost all the petitioners

stand on similar footing to that of co-accused Raj Kumar Yadav and

accordingly, petitioners are directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Jehanabad in connection with Jehanabad P.S. Case No.

195 of 2010.

SHAHZAD                             ( Hemant Kumar Srivastava, J.)