IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31871 of 2010
PAPPU KUMAR @ PAPU GOPE @ SHAILENDRA KUMAR
Versus
STATE OF BIHAR
4 02/12/2010
Heard learned counsel for the petitioner as well as
learned counsel for the state.
Admittedly, the present case was instituted on
24.05.2009 against unknown persons and after that on
07.03.2010, the statement of some witnesses was recorded
which are in paragraphs- 34, 35, 36 and 37 of the case diary.
The aforesaid witnesses disclosed before the police that they
came to know about the name of the petitioner from the mob
assembled just after the alleged occurrence. None of the
person has come forward to claim that he has seen the
petitioner committing the alleged crime.
No doubt, the petitioner has chequered criminal history
but learned counsel for the petitioner points out that when
petitioner was arrested in connection with Gandhi Maidan P.S.
Case No. 309 of 2009, he was remanded by the police with
ulterior motive in almost all the cases which had been
registered against unknown persons. Moreover, the petitioner
has already been granted privilege of bail by this court almost in
all aforesaid cases.
Considering the aforesaid facts and circumstances, as
well as submission of the parties, the petitioner, namely, Pappu
Kumar @ Pappu Gupe @ Shailendra Kumar is directed to be
-2-
released on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Fatuha P.S. Case No. 176 of 2009 to the
satisfaction of Sri Ashutosh Kumar, Judicial Magistrate, Ist
Class, Patnacity.
AKV/- (Hemant Kumar Srivastava,J.)