IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.206 of 2010
AMAR NATH CHOUDHRYA
Versus
STATE OF BIHAR
-----------
3/ 1.3.2011 Heard learned counsel for the parties on the prayer for
bail of the appellant, on receipt of the lower court records.
The allegation is that he poured acid on the person of
the informant, Nand Kishore Rajak, who was moving on road
by his motorcycle. The evidence of P.W. 7, Dr. Raja Ram
Prasad, discussed at pages 5 and 6 of the judgment, indicates as
if the vision of the informant has been impaired. The
seriousness of the injury has been stated by P.W. 4 Dr. Om
Prakash Choudhary, who has stated that the injured had to be
referred to AIIMS, New Delhi for specialized treatment.
The contention was that in spite of the appellant being
arrested on spot, no case was registered immediately and the
statement of the victim was recorded in P.M.C.H. The evidence
of P.Ws 8 and 9, who are officers who had investigated the case
and who, in fact, had been handed over the custody of the
accused, may explain as to what was the reason for not
registering a case. P.W. 8, the officer who was handed over the
custody of the appellant, stated that considering the seriousness
of the act and the injury, he rushed the injured to PMCH for
getting him treated and, as such, was not drawing up the FIR.
Regard being had to the evidence on record, the court
is not inclined to direct release of the appellant on bail. Prayer
2
for bail is rejected.
Anil/ ( Dharnidhar Jha, J.)