High Court Patna High Court - Orders

Mani Bhushan Kumar @ Mani Bhushan … vs State Of Bihar on 16 November, 2010

Patna High Court – Orders
Mani Bhushan Kumar @ Mani Bhushan … vs State Of Bihar on 16 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.35516 of 2010
                 MANI BHUSHAN KUMAR @ MANI BHUSHAN SINGH
                                           Versus
                                    STATE OF BIHAR
                                         -----------

2 16.11.2010 Heard learned counsel for the petitioner as well

as learned counsel for the state.

Learned counsel for the petitioner seeks

permission to correct the P.S. Case No. in paragraph-1 as

well as prayer portion of the bail petition.

Prayer is allowed.

Counsel for the petitioner is permitted to correct

P.S. Case No. in course of the day.

Originally, the informant filed complaint case

which was converted into Adapur P.S. Case No. 20 of 1994.

The police investigated the aforesaid case and submitted

final form in respect of the petitioner and some other co-

accused persons whereas charge sheet was submitted

against rest accused persons. Learned Chief Judicial

Magistrate differed with the findings of the police, took

cognizance against the petitioner also and ordered to issue

notice against him as well as other accused persons.

The contention of Learned counsel for the

petitioner is that as a matter of fact, neither any summons

nor any process was ever served upon the petitioner and

when he got the knowledge of the aforesaid case, he
2

preferred anticipatory bail petition before the learned

Sessions Judge which was rejected. He further submitted

that as a matter of fact, the informant of this case was

accused in connection with murder of petitioner’s father and

that is why, in retaliation, he lodged the instant case.

Considering the aforesaid facts and

circumstances, this anticipatory bail petition is allowed. In

the event of arrest/surrender within 30 days from receipt of

the order, the petitioner, Mani Bhushan Kumar @ Mani

Bhushan Singh shall be released on bail on furnishing bail

bond of Rs 10,000/- (ten thousand) each with two sureties of

the like amount each in connection with Adapur P.S. Case

No. 20 of 1994 to the satisfaction of Sub Divisional Judicial

Magistrate, Raxaul at Motihari subject to condition as laid

down u/S 438(2) of the Cr.P.C,

AKV/- ( Hemant Kumar Srivastava,J.)