High Court Patna High Court - Orders

Raju Singh Rathaur @ Surendra … vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Raju Singh Rathaur @ Surendra … vs State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.17942 of 2008
                 RAJU SINGH RATHAUR @ SURENDRA NARAIN SINGH
                                            Versus
                                     STATE OF BIHAR
                                          -----------

3. 9.7.2008. Heard the counsel for the petitioner and counsel appearing

on behalf of the State.

The petitioner is an accused in a case under Sections 302 of

the Indian Penal Code and Section 25(1-B) 26,27of the Arms Act.

One Chhote Lal Sahani alongwith this petitioner and about

40 other prisoners were brought from the jail custody to the court

Hazat. It is alleged that this petitioner shot Chhote Lal Sahani after

reaching the court premises.

Learned counsel for the petitioner submits that the prisoners

are checked at three points before they board the bus, and as such, it is

not possible that the petitioner would have concealed a pistol on his

person. Secondly, learned counsel for the petitioner submits that the

pistol was seized and sent for examination to determine whether the

pistol was used in the said occurrence but Forensic Science

Laboratory has not submitted a report as yet which would demonstrate

whether the seized pistol was used in the occurrence. It is also

submitted that the father of the deceased Chhote Lal Sahani has filed a

complaint case against the police personnels alleging therein that since

Chhotel Lal Sahani was a criminal and the Police Administration was

against Chhotel Lal Sahani and they have killed him and pinned the

blame on the petitioner. I can not accept the aforesaid submission at

this stage.

-2-

However, considering the allegations, I am not inclined to

grant bail to the petitioner. The petitioner may renew his prayer for

bail in case forensic report is in his favour.

The bail petition of the petitioner is rejected with the

aforesaid observations.

A copy of the order may be sent to the Superintendent of

Police, East Champaran, Motihari..

U.K.                                                    (Sheema Ali Khan,J)