IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4500 of 2011
Amresh Paswan, Son of Krishna Paswan, resident of Mohalla-Raja Bazar,
Daulatpur, P.S.-Jehanabad, District-Jehanabad. -Petitioner.
VERSUS
The State of Bihar -Opposite Party.
-----------
02 14.02.2011 The petitioner is in custody in relation to Punpun P.S.
Case No.124 of 2009 instituted under Section 395 of the Indian Penal
Code.
On behalf of the petitioner, it is submitted that on the
date of occurrence petitioner was in judicial custody. It is further
submitted that the learned Sessions Judge who disposed of the matter
has committed error of record in holding that the mobile recovered
from the petitioner was the stolen mobile of the informant, in fact,
mobile recovered from the petitioner was the mobile of a relative of
the petitioner.
In my view, both issues first pointedly raised before the
learned Sessions Judge who was in a better position to appreciate to
decide those issues. I, accordingly, direct the petitioner to move
before the learned Additional Sessions Judge-III, Patna once again on
these specific issues who would decide the same and pass appropriate
orders in respect of the bail accordingly keeping in view the
antecedent of the petitioner as well.
This application is disposed of accordingly.
Trivedi/ (Navaniti Prasad Singh, J.)