High Court Patna High Court - Orders

Jawahar Yadav vs State Of Bihar on 7 July, 2010

Patna High Court – Orders
Jawahar Yadav vs State Of Bihar on 7 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.31972 of 2009
                 JAWAHAR YADAV, son of Umeshwar Yadav, resident of village -
                  Lokmanpaur, P.S. Kharik, District - Bhagalpur
                                                Versus
                                       STATE OF BIHAR
                                                  with
                                   Cr.Misc. No.9000 of 2010
                    ARUN RAI, son of late Nage Rai, resident of village - Balu Tola
                             Sihkund, P.S. Kharik, District - Bhagalpur.
                                              Versus
                                        STATE OF BIHAR
                                             -----------

05. 7.7.2010 Prayer of the petitioners had earlier been rejected vide order

dated 21.5.2009. Submission of the counsel is that the reason why they

have moved again is because of yet another accused having been

granted bail vide order contained in annexure-3.

There is a discussion that in absence of any specific

allegation as to who fired, that accused was enlarged on bail. Case of

the petitioner is similar if not identical.

This Court has certain reservation in agreeing with the

observation contained in annexure-3 in view of the facts which emerge

in investigation. There is one dead person with three bullet injuries and

two other women folk of the house also carry bullet injuries. Obviously,

so many bullets cannot be fired from one gun. Therefore, the allegation

that many people came armed with an intent to commit murder is borne

out.

Submission of the senior counsel that in absence of specific

allegation as to who fired at whom, the accusation should be treated as

bald and omnibus.

This Court is not sitting in trial. Therefore, it is not required
2

to investigate the crime in such detail. The trial court will do its job.

So far as allegation against the petitioners is concerned, it is serious

enough and does not merit grant of bail.

The prayer for bail is rejected.

rkp                             ( Ajay Kumar Tripathi, J.)