High Court Patna High Court - Orders

Prem Kumar Singh vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Prem Kumar Singh vs The State Of Bihar on 9 September, 2011
      Patna High Court Cr.Misc. No.30448 of 2011 (2) dt.09-09-2011




                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.30448 of 2011
                   ======================================================

Prem Kumar Singh , S/O Krishna Nandan Singh, R/O Vill- Bhimpura, P.S.-
Ajimabad, Distt- Bhojpur.

…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================

2 09-09-2011 Heard learned counsel for petitioner and learned

counsel for the State.

The petitioner apprehends his arrest in connection with

a case registered for the offence under section 302/34 of the Indian

Penal Code.

It has been alleged that accused persons, namely, Prem

Kumar Singh (the petitioner), Krishnandan Singh and Rekha

Kuamri entered in the courtyard of the informant and started

abusing his father. Co-accused Krishnandan Singh is alleged to

have exhorted the petitioner and Rekha Kumari upon which both

of them indiscriminately made assault on the father of the

informant causing several injuries on his person. When the

informant tried to intervene he was also assaulted. The father of

the informant was taken to Hospital at Sandesh wherefrom he was

referred to Patna for treatment. He was admitted in D.N. Singh

Memorial Trust Hospital, Srikrishnapuri, Patna. In course of

treatment his father died on 04.08.2009. It is also alleged that
Patna High Court Cr.Misc. No.30448 of 2011 (2) dt.09-09-2011

information was given to Srikrishnapuri Police Station and police

had recorded statement in the hospital on 30.07.2009. On

12.09.2009 the informant came to know that no case was

registered by the police and thus a complaint was filed on

17.09.2009, which was referred to police for institution of F.I.R.

and investigation. Accordingly the F.I.R. was registered on

29.10.2009. It is submitted on behalf of the petitioner that the

petitioner, his father and his daughter have been made accused in

this case maliciously. The alleged incident of occurrence is said to

have taken place on 29.07.2009 at 5 P.M. at Village- Bhimpura in

Bhagalpur District. No case was registered either by the informant

or any one else. The death took place on 04.08.2009 at 5.30 A.M.

and even without informing the police the dead body has

admittedly been cremated. Neither the inquest report was prepared

nor the post mortem was conducted. The informant in the

complaint itself submits that he brought the dead body to his

village and cremated. It is also submitted that the deceased died

due to brain haemorrhage. He was aged about 75 years and the

present case is nothing but an abuse of the process of court as the

criminal prosecution has belatedly been launched with an oblique

motive. It is submitted that the petitioner has got no criminal

antecedent.

Patna High Court Cr.Misc. No.30448 of 2011 (2) dt.09-09-2011

Taking into consideration the aforesaid submissions,

let the petitioner, namely, Prem Kumar Singh in the event of his

arrest or surrender before the court below within a period of four

weeks from the date of receipt/communication of the order be

released on bail on furnishing bail bonds of Rs.5,000/- (five

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

satisfaction of the learned Chief Judicial Magistrate, Bhojpur at

Ara, in connection with Azimabad P.S. Case No. 46 of 2009,

subject to the conditions as laid down under section 438(2) of the

Code of Criminal Procedure.

(Ashwani Kumar Singh, J)

Bhardwaj/-