High Court Patna High Court - Orders

Suraj Kumar Saurav @ Chunnu vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Suraj Kumar Saurav @ Chunnu vs The State Of Bihar on 2 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       Cr.Misc. No.42 of 2011
                               SURAJ KUMAR SAURAV @ CHUNNU
                                                  Versus
                                       THE STATE OF BIHAR
                                                -----------

2 02.02.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Petitioner seeks bail in connection with Saharsa P.S.

Case No. 404 of 2010 registered under sections-364A, 120B/34

of the Indian Penal Code.

Although petitioner is named in the First Information

Report with allegation of kidnapping but subsequently, the

victim boy appeared and his statement u/S 164 of the Cr.P.C.

was recorded. The victim boy has no where stated about the

involvement of the petitioner in the alleged crime rather he has

very clearly stated that one Pinku and Ranjan had taken away

him to the house of their relative and, subsequently, the victim

came to Patna from where he came to his home.

Considering the aforesaid facts and circumstances,

as well as submission of the parties, the petitioner, namely,

Suraj Kumar Saurav @ Chunnu is directed to be released on

bail on furnishing bail bond of Rs 10,000/- (ten thousand) each

with two sureties of the like amount each in connection with

Saharsa P.S. Case No. 404 of 2010 to the satisfaction of Chief

Judicial Magistrate, Saharsa.

AKV/-                                         ( Hemant Kumar Srivastava,J.)