High Court Patna High Court - Orders

Navin Kumar Tiwary @ Mantu Tiwary vs The State Of Bihar on 13 July, 2011

Patna High Court – Orders
Navin Kumar Tiwary @ Mantu Tiwary vs The State Of Bihar on 13 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA

                             Criminal Miscellaneous No.9479 of 2011

       NAVIN KUMAR TIWARY @ MANTU TIWARY, S/O-SIDDHNATH TIWARY
                                       Versus
                                  THE STATE OF BIHAR
04   13.07.2011

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is named in the first information report

with allegation that he along with the deceased left the house of

the deceased to attend a Barat but while they were on way

petitioner and other F.I.R. named accused persons mercilessly

assaulted the deceased as a result of which he died then and

there.

The contention of learned counsel for the petitioner

is that petitioner is own mausera brother of the deceased and, as

a matter of fact, while petitioner and the deceased were going

to attend a Barat party, some extremists came there and an

altercation took place between the deceased and the extremists,

who committed the murder of the deceased. It is also pointed

out by him that the deceased was himself a member of MALE

and he was indulged in several criminal activities.

Learned Additional Public Prosecutor points out

that the alleged occurrence took place on 11.06.2003 but the

petitioner could be remanded in this case on 21.09.2010.

Considering the aforesaid facts and circumstances

as well as submissions of the parties, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten
2

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

satisfaction of Additional Chief Judicial Magistrate, Danapur in

connection with Sigori P.S. Case No. 15 of 2003.

Shahzad                            ( Hemant Kumar Srivastava, J.)