High Court Patna High Court - Orders

Santosh Kumar @ Billi vs State Of Bihar on 15 July, 2008

Patna High Court – Orders
Santosh Kumar @ Billi vs State Of Bihar on 15 July, 2008
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Cr.Misc. No.20687 of 2008
                            SANTOSH KUMAR @ BILLI
                                   Versus
                               STATE OF BIHAR
                                     WITH
                         Cr.Misc. No.19474 of 2008
                          MANOJ KUMAR @ SETHI & ORS
                                   Versus
                             THE STATE OF BIHAR
                                     WITH
                         Cr.Misc. No.19298 of 2008
                                 VICKY YADAV
                                   Versus
                             THE STATE OF BIHAR
                                 -----------

3/ 15.07.2008 Since the above three bail applications have arisen out of

one Budha Colony P.S. Case No. 213 of 2007 they have been heard

together and are being disposed of by this common order.

The case under Section 307 and some other Sections of

Indian Penal Code was registered against eight named accused. Besides

these petitioners Manoj Kumar Pandit, Rajesh Kumar and Sunil Kumar

are sole accused.

Allegation against the petitioners is that they have assaulted

Imtiyaz on his head and body. After 12 days injured died so Section 302

was added.

Submission is that the allegations are generalized and it is

not specific as to who cause assault which proved fatal. Further

submission is that other accused persons Manoj Kumar Pandit, Rajesh

Kumar and Sunil Kumar who had similar allegations have been granted

bail. Petitioner Santosh Kumar @ Billi was granted anticipatory bail by

the Sessions Judge in A.B.P. No. 92/2008 but later on Section 302 of the

Indian Penal Code was added and then his anticipatory bail was rejected.
2

Considering the facts and circumstances of the case, the

petitioners Santosh Kumar @ Billi (in Cr. Misc. No.20687 of 2008),

Manoj Kumar @ Sethi, Suraj and Dharhi (in Cr. Misc. No. 19474 of

2008) and Vicky Yadav (in Cr. Misc. No. 19298 of 2008) are ordered to

be released on bail on furnishing bail bonds of Rs. 10,000/- (ten thousand)

each with two sureties of the like amount each to the satisfaction of the

Chief Judicial Magistrate, Patna in connection with Budha Colony P.S.

Case No. 213 of 2007.

kksinha/                                               (Shyam Kishore Sharma, J.)