High Court Patna High Court - Orders

Tuna Singh & Anr vs State Of Bihar on 13 July, 2011

Patna High Court – Orders
Tuna Singh & Anr vs State Of Bihar on 13 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.42102 of 2010
                            1. Rahul Kumar
                            2. Neera Devi @Nirmala Devi
                                      Versus
                              The State Of Bihar .
                                       with
                          Cr.Misc. No.39719 of 2010
                            1. Tuna Singh
                            2. Bipin Singh @ Nakta
                                      Versus
                                State Of Bihar .
                                       with
                          Cr.Misc. No.16023 of 2011
                       Santa Singh @ Sant Kumar Singh .
                                      Versus
                              The State Of Bihar .
                                   -----------

03. 13.07.2011 Heard learned counsel for the

petitioners and learned counsel for the

State.

Dead body of informant’s grand son

recovered rather brought by petitioners Bipin

Singh and his brother in-law Santa Singh @

Sant Kumar Singh. Some violence was noticed

and first information report was lodged with

assertion that four of the petitioners namely

Tuna Singh, Bipin Singh, Rahul Kumar and

Nirmala Devi took the boy one day earlier at
2

about 4.00 P.M., thereafter he disappeared

and only his dead body was found next day.

For petitioner Santa Singh @ Sant

Kumar Singh of Cr. Misc. No.16023 of 2011, it

is submitted that he is not named in the

first information report goes to show that

the mother of the deceased did not inform her

father regarding presence of petitioner Santa

Singh also though she in her statement

recorded under section 161 of the Cr. P. C.

is stating about presence of this petitioner

Santa Singh also.

Rest of the petitioners took the

deceased boy with them is doubted on the

ground that relation in between families of

the petitioners and informant was strained;

so there could be no occasion for taking the

boy, but dead body is brought by two of the

petitioners namely Bipin Singh and Santa

Singh, drowning is said reason behind the

death as stomach was containing water while
3

post mortem was conducted, but at the same

time bleeding from the mouth, bruise at ankle

and near eye is also detected. This much of

the circumstance goes against rest of the

petitioners.

Accordingly, bail petition of the

petitioners of Cr. Misc. No.42102 of 2010 and

Cr. Misc. No.39719 of 2010 is hereby

rejected.

So far as prayer of petitioner of

Cr. Misc. No.16023 of 2011 is concerned, he

is allowed regular bail.

Accordingly, let the petitioner

namely Santa Singh @ Sant Kumar Singh shall

be released on bail on furnishing bail bond

of Rs. 10,000/- (ten thousand) with two

sureties of the like amount each to the

satisfaction of the Chief Judicial

Magistrate, Nawada in connection with

Kashichak P. S. Case No.30 of 2010.

Vikash                                         (Mandhata Singh, J.)