High Court Patna High Court - Orders

Bipin Rai @ Bipin Roy vs The State Of Bihar on 31 March, 2011

Patna High Court – Orders
Bipin Rai @ Bipin Roy vs The State Of Bihar on 31 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.136 of 2011
                              BIPIN RAI @ BIPIN ROY
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

3 31-03-2011 This appeal has been listed “for orders” after

receipt of lower court records for considering appellant’s

prayer for bail. The appellant has been convicted for an

offence u/s 302/149 of the IPC and sentenced to

imprisonment for life and further conviction is u/s 27 of

the Arms Act for which a sentence of three years R.I has

been awarded but it is to run concurrently.

A perusal of the judgement under appeal

reveals that learned Additional District & Sessions

Judge, Fast Track Court, V, Jamui has taken pains to

discuss all the relevant facts and has also noticed that the

injury reports with respects to three witnesses, P. Ws, 2,

5 and 8 who sustained injuries as per initial version of

the FIR, are available in the case diary but have not been

proved by the prosecution. He further noted that there is

discrepancy between oral evidence and the medical

evidence. The consistent evidence of the alleged injured

witnesses corroborates the earliest version in the FIR that

this appellant fired on the chest of the deceased causing
2

death. The doctor has found penetrating injury on the

chest but has described as one caused by any other arm

but not fire arm. This is in contradiction to the opinion of

the I.O. in the inquest report but the inquest report which

is available in the case diary has also not been proved

and brought on record because of non examination of the

I.O.

Although the learned Additional District &

Sessions Judge, Fast Track Court, V, Jamui has taken

pains and has convicted the accused person but he has

been negligent in not ensuring that materials available on

record and necessary for dispensing justice should be

brought on record by the prosecution.

In view of aforesaid facts, let lower court

records be sent down to the learned trial court for

recording further necessary evidence so that the inquest

and injury reports of the witnesses who got injuries as

per FIR are brought on record in accordance with law.

All steps shall be taken by learned trial court to procure

the attendance of I.O. for his examination as a witness.

For this first bailable warrant and after two months non

bailable warrant shall be issued with responsibility fixed
3

upon Superintendent of Police, Jamui to ensure that I.O.

is brought before the court below. Similar steps shall be

taken with respect to the doctor who had prepared injury

reports of the injured. It may be open for the prosecution

to take necessary steps for bringing the relevant materials

on record through formal witnesses if the I.O. or doctor

is reported to be dead or not traceable.

The aforesaid steps be taken by the trial court

and further evidence recorded should be sent to this court

without any delay, preferably, within six months.

Put up the prayer of the appellant for bail after

six months as soon as lower court records are received

back.

It goes without saying that examination of

further witnesses in the light of this order shall be done

as per law giving liberty to the defence to cross examine

them if they so like.

(Shiva Kirti Singh, J.)

BKS/-

(Gopal Prasad, J.)