IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. REV. No.744 of 2007
1. SHAMBHU SHANKAR SUDHANSU @ GUDDU S/O OF SUDHIR KUMAR
PRASAD.
2. SUDHIR KUMAR PRASAD SON OF SRI BHUNESHWAR PRASAD
BOTH R/O ASARGANJ P.S.ASARGANJ, DIST. MUNGER.
Versus
STATE OF BIHAR.
-----------
06. 17.08.2010 Learned counsel for the petitioners submits that he shall
not be pressing the present application so far as petitioner no.2,
namely, Sudhir Kumar Prasad is concerned. So far as petitioner no.1,
namely, Shambhu Shankar Sudhansu @ Guddu is concerned, it is
submitted that even going by the findings recorded by learned lower
appellate Court he cannot be held liable for offence punishable under
Sections 379 of the Penal Code. It is submitted that the conviction
recorded against the sole petitioner, namely Shambhu Shankar
Sudhansu @ Guddu under Section 354 of the Penal Code is not
sustainable in law.
Admit.
Issue notice.
Call for the Lower Courts Record.
During the pendency of this revision application, the
direction made by learned lower appellate Court (Addl. District and
Sessions Judge, Fast Track Court VI, Munger), in connection with Cr.
Appeal no. 22 of 2006 arising out of G.R. Case no. 1890 of 2002, for
furnishing bond(s) of Rs. 5000/- (Five thousand) with respect to
petitioner no.1, namely, Shambhu Shankar Sudhansu @ Guddu shall
remain stayed.
Sym ( Kishore K. Mandal, J.)