IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28930 of 2010
GAURISHANKAR CHAURASIA, SON OF LATE JAGANNATH
CHAURASIA, RESIDENT OF VILLAGE- PATELIA, P.S.-
BIBHUTIPUR, DISTRICT-SAMASTIPUR, AT PRESENT RESIDENT
OF MOHALLA-LAKSHMIPUR, WARD NO.16, P.S.-ROSERA,
DISTRICT-SAMASTIPUR. ..........PETITIONER.
Versus
THE STATE OF BIHAR
-----------
4 27.01.2011 Heard Sri Ashok Kumar Mishra, learned counsel for the
petitioner and Smt. Indu Bala Pandey, learned Addl. Public
Prosecutor for the State.
The petitioner, who is in custody in connection with
Baheri P.S. Case No.65 of 2010 for the offence under Sections 328
and 379, 302/34 of the Indian Penal Code, has prayed for grant of
bail.
In the case by intoxicating the Bolero driver, a Bolero
was stolen by accused persons including the petitioner. The FIR
was lodged against unknown. However, during investigation one
of the accused was arrested and subsequently one another accused,
namely, Rampratap Mahto was arrested, who disclosed the name
of petitioner besides other accused persons.
Learned counsel for the petitioner submits that the
petitioner was running a hotel in the Civil Court campus at Rosera
and he was in inimical term with Rampratap Mahto who has
falsely implicated the petitioner. In the present case it was
submitted that the petitioner has been made accused on the basis
of confession of accused made before the police and, as such, the
petitioner is entitled for bail.
2
Smt. Indu Bala Pandey, learned Addl. Public Prosecutor
has opposed the prayer for bail. It was submitted that the vehicle
in question was recovered on confession made by this petitioner.
Besides hearing learned counsel for the parties, I have
also perused the impugned order, which indicates that while
rejecting the prayer for bail the learned court below has referred
paragraph 72 of the case diary, which show that vehicle in
question was recovered as per disclosure made by the petitioner.
Keeping in view the seriousness of accusation I am not
inclined to grant privilege of bail to the petitioner. Accordingly,
the prayer for bail stands rejected.
Keeping in view the fact that the petitioner is in jail
since long it is desirable to observe that concerned court will take
all steps so that without any delay the case may come to its logical
end.
(Rakesh Kumar, J.)
PN