High Court Patna High Court - Orders

Pappu Kumar @ Papu Gope @ … vs State Of Bihar on 2 December, 2010

Patna High Court – Orders
Pappu Kumar @ Papu Gope @ … vs State Of Bihar on 2 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.31871 of 2010
                 PAPPU KUMAR @ PAPU GOPE @ SHAILENDRA KUMAR
                                             Versus
                                      STATE OF BIHAR

4   02/12/2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Admittedly, the present case was instituted on

24.05.2009 against unknown persons and after that on

07.03.2010, the statement of some witnesses was recorded

which are in paragraphs- 34, 35, 36 and 37 of the case diary.

The aforesaid witnesses disclosed before the police that they

came to know about the name of the petitioner from the mob

assembled just after the alleged occurrence. None of the

person has come forward to claim that he has seen the

petitioner committing the alleged crime.

No doubt, the petitioner has chequered criminal history

but learned counsel for the petitioner points out that when

petitioner was arrested in connection with Gandhi Maidan P.S.

Case No. 309 of 2009, he was remanded by the police with

ulterior motive in almost all the cases which had been

registered against unknown persons. Moreover, the petitioner

has already been granted privilege of bail by this court almost in

all aforesaid cases.

Considering the aforesaid facts and circumstances, as

well as submission of the parties, the petitioner, namely, Pappu

Kumar @ Pappu Gupe @ Shailendra Kumar is directed to be
-2-

released on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Fatuha P.S. Case No. 176 of 2009 to the

satisfaction of Sri Ashutosh Kumar, Judicial Magistrate, Ist

Class, Patnacity.

AKV/-                   (Hemant Kumar Srivastava,J.)