IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.74 of 2011
DHIRAJ KUMAR
Versus
THE STATE OF BIHAR
For the petitioner :Mr. Vikramdeo Singh
For the State :Mr. Sanjay Kumar Sharma
-----------
05. 25.03.2011 Heard both sides.
Petitioner who is declared juvenile in conflict with
law, prays for grant of bail. He is accused in a case under
section 414/34 IPC. The informant was looted of his motor cycle
and other belongings on gun-point. The accuseds were nabbed
immediately thereafter. Two persons are said to have been
arrested including the petitioner. It appears that both of them
were juvenile and have been declared as such.
Learned counsel for the petitioner submits that
father of the petitioner is prepared to give undertaking in respect
of his son (petitioner) for his conduct and behaviour in case he is
released on bail. It is submitted that he is in custody since
01.05.2010.
Learned appellate court in paragraph 5 has recounted
the criminal background of the petitioner. It appears that he is
required in two other criminal cases, apart from the present one.
Based on materials on record, it has been observed that there is
every chance of the petitioner falling in the company of
criminals/antisocial elements, if released on bail at this stage.
Having regard to the said submission and materials on record,
2
learned appellate court has refused bail to the petitioner.
Having heard the parties, this Court, for the present,
is not inclined to release the petitioner on bail in view of the
observations made in the impugned order and allegations
levelled against him. Accordingly prayer for bail is rejected.
Considering the fact that petitioner is in
custody/remand home since 01.05.2010 and submission that
father of the petitioner would take upon himself all responsibility
respecting the petitioner, this Court observes that the petitioner
shall have liberty to renew prayer for bail before this Court after
five months.
( Kishore K. Mandal )
hr