High Court Patna High Court - Orders

Md. Nahid vs The State Of Bihar on 28 March, 2011

Patna High Court – Orders
Md. Nahid vs The State Of Bihar on 28 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.184 of 2011
                   RAJESH KUMAR MAHTO @ RAJESH KUMAR SINGH
                                                Versus
                                    THE STATE OF BIHAR
                                                  with
                                  Cr.Misc. No.1272 of 2011
                                           MD. NAHID
                                                Versus
                                    THE STATE OF BIHAR
                                                  with
                                  Cr.Misc. No.43421 of 2010
                                    SATRUGHAN THAKUR
                                                Versus
                                    THE STATE OF BIHAR
                                          -----------

03/ 28.03.2011 All the above stated petitions are taken enbloc as the said

petitions arise out of Bahadurpur P.S. Case no. 240/2010 registered

under sections 302,201/34 of the IPC and accordingly, above stated

petitions are being disposed of by this common order.

Heard learned counsel for the petitioners as well as learned

Addl. P.P. for the State.

Admittedly, after recovery of the dead body of husband of

one Sunita Devi, the above stated Bahadurpur P.S. Case no. 240/2010

was registered against unknown persons and after registration of the

above stated case, the above stated Sunita Devi gave written report to

the Officer Incharge of Bahadurpur, police station, Darbhanga that her

husband had some inimical term with the petitioner in Cr. Misc. no.

43421/2010 and she expressed her suspicion that her husband was

kidnapped and killed by the petitioner in Cr. Misc. no. 184/2011 as

well as the petitioner in Cr. Misc. no. 43421/2010 with the help of

their associates.

After getting the aforesaid petition, the police started
-2-

investigation in the above stated light and the petitioners were

arrested. It is stated that on the basis of disclosure made by the

petitioner in Cr. Misc. no. 1272/2011, one knife was recovered from

an orchard. As per prosecution case, aforesaid knife had been used in

commission of the alleged crime but there is nothing on the case diary

to substantiate the above stated submission of the learned Addl. Public

Prosecutor.

Admittedly, the entire case hinges upon circumstantial

evidence and except some dispute between the petitioner in Cr. Misc.

no. 43421/2010 and the deceased, there is nothing against the

petitioners.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let petitioners,

Rajesh Kumar Mahto @ Rajesh Kumar Singh, Md Nahid and

Satrughan Thakur, be released on bail on furnishing bail bonds of Rs

10,000/- each with two sureties of the like amount each to the

satisfaction of the Chief Judicial Magistrate, Darbhanga, in

Bahadurpur P.S. Case no. 240/2010.

shahid                                          (Hemant Kumar Srivastava,J)