High Court Patna High Court - Orders

Mumtaz Mansuri @ Mumtaj Mansoori vs State Of Bihar on 10 July, 2008

Patna High Court – Orders
Mumtaz Mansuri @ Mumtaj Mansoori vs State Of Bihar on 10 July, 2008
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.977 of 2007
                   MUMTAZ MANSURI @ MUMTAJ MANSOORI
                                     Versus
                                STATE OF BIHAR
                                    -----------

3 10.07.2008 Heard learned counsel for the appellant and learned

counsel for the State in respect of I.A. No. 1275 of 2008 through

which the appellant Mumtaz Mansuri has renewed his prayer for

bail, which was earlier rejected on 1.8.2007.

It has been submitted that one co-accused Mansur Mansuri

has been allowed bail in Cr. Appeal No. 1028 of 2007. That order has

been annexed as Annexue 1 to the 1A. It shows that the victim boy

was recovered from the house of Mansur Mansuri but the Court

considered the evidence of informant at the time of recovery. The

said accused had gone away from his house in connection with

treatment of his wife and that accused had played no role in the actual

kidnapping of the boy, whereas from the materials on record and

particularly the evidence of the kidnapped boy aged about 11 years it

is clear that being a relation, this appellant with the help of other

persons kidnapped that boy but since he was going with the victim,

the police traced the boy, and recovered him on the next day of the

kidnapping.

Considering the role played by this appellant in a

kidnapping of a minor boy his prayer is again rejected at this stage.




                                             (Shiva Kirti Singh, J.)


        Spd/-                                (Abhijit Sinha, J.)