High Court Patna High Court - Orders

Deepak Kumar @ Deepak Kumar Gupta vs The State Of Bihar on 7 October, 2010

Patna High Court – Orders
Deepak Kumar @ Deepak Kumar Gupta vs The State Of Bihar on 7 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.20149 of 2010
                        DEEPAK KUMAR @ DEEPAK KUMAR GUPTA .
                                               Versus
                                    THE STATE OF BIHAR .
                                             -----------

04/ 07.10.2010 Heard learned counsel for the petitioner, learned

counsel for the State and learned counsel for the brother of

deceased.

2. This petition for bail has been filed by the petitioner,

who is an accused for offences punishable under sections 302, 201 of

the Indian Penal Code.

3. F.I.R was lodged by a stranger who was returning to his

house in the evening on 13.03.2010 after grazing cattles, when he saw

the deceased along with two persons taking bhunja etc near the

alleged place of occurrence, but when on the next day he went there in

the morning he saw the body of the deceased person and recognized it

and when the dead body was taken by the police and no one was the

claimant and the whereabouts of the deceased was also not found, the

body was disposed of by the police after lodging an F.I.R against

unknown persons.

4. Learned counsel for the brother of the deceased submits

that petitioner had taken money from the deceased for getting him

appointment somewhere but it could not materialize and the deceased

had gone to the petitioner for refund of the amount on 13.03.2010 and

he had last talked to his brother on phone, while the deceased was

with the petitioner but thereafter when the deceased did not return, the

brother of the deceased met petitioner on 17.03.2010 who told him
-2-

that the deceased had come to him but after receiving phone call he

had returned. It is further stated that thereafter on 19.03.2010 the

brother of the deceased met Superintendent of Police and on his

instructions filed informatory petition in Digha Police Station, where

the police showed him photographs and belongings of the deceased

whose body was found on 14.03.2010 from river Ganga and they were

identified by the brother as those of the deceased. He further submits

that recovery of wine bottles and bhunja was made from the spot

where the deceased was seen along with two other persons by the

informant. It is also stated that the petitioner was arrested by the

police on 21.03.2010 whereafter he gave his confessional statement

which is mentioned in Para- 38 of the case diary.

5. From the case diary, it transpires that there is no

statement of any person from which it could transpire that any

allegation has been made against the petitioner. Furthermore even the

brother of the petitioner has never raised any suspicion that the

petitioner was behind the murder of his brother. The alleged

confessional statement before the police detailed in paragraph- 38 is

denied by the petitioner.

6 .In the afore said circumstances, the police should have

made Test Identification Parade from the informant who had seen

deceased along with two other persons on the date of occurrence but

although the petitioner has remained in custody for more than six

months, no Test Identification Parade has been made nor any

incriminating article has been recovered from the petitioner. Learned
-3-

counsel for the petitioner also submits that petitioner has got no

criminal antecedent.

7. Considering the facts and circumstances of this case as

well as the arguments of the parties, this petition is allowed. Let the

petitioner, namely Deepak Kumar @ Deepak Kumar Gupta be

released on bail on furnishing bail bond of Rs.10,000.00 (Rupees ten

thousand) with two sureties of the like amount each to the satisfaction

of the learned Chief Judicial Magistrate, Patna in connection with

Digha P.S. Case No. 62 of 2010.

Ranjan                                       (S. N. Hussain, J.)