High Court Patna High Court - Orders

Mogal Yadav &Amp; Anr vs State Of Bihar on 18 January, 2011

Patna High Court – Orders
Mogal Yadav &Amp; Anr vs State Of Bihar on 18 January, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (SJ) No.1009 of 2010
                          MOGAL YADAV & ANR
                                    Versus
                              STATE OF BIHAR
                                      with
                         CR. APP (SJ) No.1018 of 2010
                            RAM JANAM YADAV
                                    Versus
                           THE STATE OF BIHAR
                                      with
                         CR. APP (SJ) No.1043 of 2010
                               RAJGIR YADAV
                                    Versus
                              STATE OF BIHAR
                                      with
                         CR. APP (SJ) No.1092 of 2010
                               KHELO YADAV
                                    Versus
                              STATE OF BIHAR
                                      with
                         CR. APP (SJ) No.1107 of 2010
                            MAHENDRA YADAV
                                    Versus
                              STATE OF BIHAR
                                   -----------

5. 18.01.2011 Heard bail prayer of the appellants after receipt of the L.C.R.

The appellants stand convicted under Sections 148 and

307/149 of the Indian Penal Code as well as 27 of the Arms Act.

The prosecution story as per version of the informant in the

F.I.R. was that he along with police party was proceeding to meet the

member of the Peace Committee and in the way, he learnt that riot was

being committed in village Kamarganj and learning this he proceeded

to that village with his police party and saw some houses burning and

rioters being variously armed numbering 500 were there and that

seeing the police party they fled away and crossed the river Ganga and

that from the other side of the river those rioters starting firing on the

police party. It was also alleged that the bullet fired passed close to the
2

members of the police party but nobody was injured and that police

party had also fired on them in their defense.

Learned counsel for the petitioners/appellants submits that

this case relates to the offence committed which took place after the

alleged riots and the rioters had crossed the river Ganga. It was also

submitted that the identification and the alleged firing is said to have

been done when the informant and all other members of the

prosecution party were on one side of the river and the rioters namely,

the appellants were on the other side of the river. It was submitted that

identification in such case is only a guess work and it cannot be

believed.

The learned A.P.P. submitted that some villagers had

identified those appellants. It was also submitted that these appellants

were also accused in the case under Section 302 and other Sections of

the Indian Penal Code relating to rioting and they were tried under

Sessions Trial No. 359 of 1990 and that one of these appellants

namely, Mahendra Yadav was also convicted in that Sessions Trial No.

359 of 1990 under Section 302 and other Sections of I.P.C. But learned

counsel for the appellants replied that excepting Mahendra Yadav,

none of the other appellants was convicted in that case. So the plea of

complicity of the other appellants in this case as submitted by the

learned A.P.P. is of no avail to prosecution in this case. It was also

submitted that the only ground of identification which is basis of

conviction in this case is doubtful in view of the facts that it is said to

have been made when these appellants were on the other side of the
3

river at petty long distance because the river Ganga flows in vast sheet

on the land.

Thus hearing both sides and considering that out of these

appellants, the appellant Mahendra Yadav was convicted in the said

rioting case under Sessions Trial No. 359 of 1990, I do not feel

inclined to allow bail to him. Hence, his prayer for bail is refused.

So far the other appellants herein are concerned, it is

submitted that they are in custody since the date of trial court’s

judgment i.e. 31.8.2010.

In the facts and circumstances of the case, I do not feel

inclined to allow bail to them for the present. Hence, prayer for bail is

refused at this stage. However, if so advised, the appellants may renew

his prayer for bail after completion of one year of incarceration from

the date of trial court’s judgment i.e. 31.8.2010.

(C. M. Prasad, J.)

Ravi/-