High Court Patna High Court - Orders

Kundan Kumar Singh @ Kundan Singh @ … vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Kundan Kumar Singh @ Kundan Singh @ … vs The State Of Bihar on 22 February, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.4551 of 2011
                      KUNDAN KUMAR SINGH @ KUNDAN SINGH @ KARI SINGH
                                                   Versus
                                        THE STATE OF BIHAR
                                                 -----------

2. 22.02.2011 The petitioner is in custody since 20.7.2010 in Rosera

Police Station Case No. 173 of 2008 instituted under Section 302

/34/120B of the I.P.C. read with Section 27 of the Arms Act.

The informant alleges that his son was a reporter in the

local Newspaper and had been murdered. He had seen the

miscreants and identified them. He did not name any person but

says his son had been receiving threats from many people, who

had been exposed by him. From the order of the Learned

Sessions Judge while rejecting who had perused the case diary,

it appears that there is only suspicion as against the petitioner or

allegedly his gang of being involved in the murdered of the

informant’s son. Nothing tangible has been found even though

charge sheet has been submitted.

Be that as it may, let the above named petitioner be

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

Ten Thousand) with two sureties of the like amount each to the

satisfaction of the learned Additional Chief Judicial Magistrate,

Rosera in Rosera Police Station Case No. 173 of 2008.

Namita                                             ( Navaniti Prasad Singh, J.)