High Court Patna High Court - Orders

Prem Upadhayay @ Prem Shankar … vs State Of Bihar on 27 September, 2010

Patna High Court – Orders
Prem Upadhayay @ Prem Shankar … vs State Of Bihar on 27 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.32406 of 2008
                  PREM UPADHAYAY @ PREM SHANKAR UPADHAYAY
                                             Versus
                                      STATE OF BIHAR
                                           -----------

35. 27.9.2010 While hearing the prayer for bail of the petitioner

Prem Upadhyay alias Prem Shankar Upadhyay on 11.11.2008, I

had some suspicion about the genuineness of the report of the

Forensic Science Laboratory.. I dismissed the prayer for bail and

directed the learned Sessions Judge, Buxar to take the issue of

some anomalies in the report as indicated by that order with the

Superintendent of Police, Buxar so that re-sampling was done of

the seized narcotic substance for being forwarded to the Forensic

Science Laboratory for its examination. I issued a direction to

the petitioner named above, who was in custody in Buxar

Industrial Area P.S.Case No. 53 of 2007, to renew his prayer for

bail after the fresh report of the Forensic Science Laboratory was

received.

It appears that the sampling was redone and a fresh

report was received by the Court, as may appear from order

dated 26.11.2008. As such, I directed that the Photostat copy of

the Forensic Science Laboratory’s report which had been placed

as Annexure-3 to this petition, about which I had a doubt of

being forged and fabricated record, be sent to the Director,

Forensic Science Laboratory, Patna and seek his views on the

correctness of the opinion of the Court. These facts were

recorded by me in order no. 6 dated 26.11.2008.
2

On order no. 6 dated 26.11.2008, the Director,

Forensic Science Laboratory, Patna, submitted a report along

with a copy of chemical analysis report which was Annexure-A

to his report which indicated that Annexure-3 to the present

petition was forged and fabricated and, as such, a direction was

issued to the Registrar General of the Court on 23.12.2008 to

hold an inquiry under Section 340 Cr. P.C. and place the report

before me on this petition for further orders. It is for about two

years now, that the inquiry is pending.

From perusal of different orders passed by the

Registrar General of the Court, mainly by the present Registrar

General, namely, Sri Bidhubhushan Pathak, it is indicated that

some Advocates were involved in the whole plot who could be

perpetrating the offence upon this Court. As such, notices were

issued to them. But, what is the most surprising aspect of the

inquiry is that adjournments have been granted in the inquiry by

the Registrar General unnecessarily and on undue grounds. It

appears that the adjournments were being granted with some

purpose which appears to shield the culprits who were playing

fraud upon this Court by placing a forged and fabricated record

for snatching an order for bail in favour of a drug peddler.

Adjournments of a month in minimum or even for two months

appear granted for no reasons.

After perusing different orders passed by the

Registrar general, I am having a definite opinion that he is either
3

in connivance with the Advocates in order to protecting them

and thereby not allowing their misdeeds which are definitely

commission of serious offences being brought for examination

by a court of law or he is influenced by some external elements,

one of whom, may be the accused and the petitioner in the

present case.

In the matter of such urgency and importance, it

was desirable that the Registrar General of the Court ought to

have understood the implications of the directions of this Court

and ought to have acted with utmost expediency. The lethargy

and purposive ignorance of the Registrar General could be

illustrated by the fact that on 25.8.2010 the inquiry was

adjourned to 17.9.2010 but there is no record of any order dated

17.9.2010 as to what happened on that date and what progress

was made in the inquiry and ultimately to what date the case was

next adjourned. That particular order dated 25.8.2010 indicates

that some records were required which had been sent for in

view of the affidavit dated 19.7.2010 and those had not been

received from the C.J.M.,Buxar, But, the marginal notes of the

office dated 24.8.2010, i.e., a day earlier to 25.8.2010, indicates

that records had already been received. This clearly illustrates

the attitude of the Registrar General and appears proving that he

is in connivance with the persons, may be the accused also who

is accused to be a drug-peddler, in shielding them. This is a quite

disturbing and serious.

4

Let the Registrar General of the Court be directed

to conclude the inquiry in thirty days’ time from today.

Considering the seriousness of the act of the

Registrar General and his purposive act of going slow with the

inquiry so as to shielding the real culprits, let the matter be

placed on the administrative side of the Court also.

Kanth                                     ( Dharnidhar Jha, J.)