High Court Patna High Court - Orders

Mantun Kumar vs The State Of Bihar on 22 September, 2011

Patna High Court – Orders
Mantun Kumar vs The State Of Bihar on 22 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Criminal Miscellaneous No.30247 of 2011
                                     Mantun Kumar
                                          Versus
                                   The State Of Bihar
                             ----------------------------------

02. 22.09.2011 Heard learned counsel for the petitioner as

well as learned Additional Public Prosecutor for the

State.

The case relates to the custodial death of

Ram Udit Singh, who had been brought in Hazat of

Cheria Bariarpur P.S. in connection with Cheria

Bariarpur P.S. Case No. 98 of 1999, but in the next

morning his dead body was found in Hazat.

In so far as the petitioner is concerned,

admittedly he was working as Home Guard in the

aforesaid Police Station at the relevant time and he

had also participated in apprehending the aforesaid

deceased and allegedly, he as well as other accused

assaulted the above stated deceased.

Taking into consideration the aforesaid

facts as well as this aspect of the matter that the

alleged occurrence took place in the year 1999,

whereas this petitioner could be remanded in this

case in the year 2011, I do not feel it proper to

release him on bail. Accordingly, his prayer for bail

in connection with Cheria Bariarpur P.S. Case No.
2

98 of 1999 is, hereby, rejected.

(Hemant Kumar Srivastava, J.)
P.K.