High Court Patna High Court - Orders

Pintu Kumar vs The State Of Bihar on 8 December, 2010

Patna High Court – Orders
Pintu Kumar vs The State Of Bihar on 8 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.22392 of 2010
                                     PINTU KUMAR
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

6. 8.12.2010 Heard learned counsel for the petitioner

and the State.

It is submitted that the F.I.R. under

Section 364(A) and other provisions of the Penal

Code is against unknown. The victim is alleged to

have been persuaded by co-accused Kunal, his class

mate, to go to a movie hall where the petitioner is

alleged to have joined. Altogether there are 16

accused. 15 of them including Kunal have been

enlarged on bail.

Counsel for the State relies upon the

impugned order to submit that the petitioner plays a

primary role in the abduction and call for ransom.

Considering that several persons are

alleged to have been involved in the episode and who

have been granted bail, the Court finds it difficult to

deny the privilege of bail to the petitioner on any

technical interpretation of evidence recorded during

investigation. This observation is confined for the

purposes of bail only.

Considering the facts and circumstances of
2

the case, let the petitioner above named be enlarged

on bail on furnishing bail bonds of Rs. 20,000/-

(twenty thousand) with two sureties of the like

amount each to the satisfaction of the Chief Judicial

Magistrate, Patna in connection with Rajiv Nagar

P.S. Case No. 144 of 2008.

P. Kumar                                    ( Navin Sinha, J.)