High Court Patna High Court - Orders

Anil Kumar vs The State Of Bihar on 10 February, 2011

Patna High Court – Orders
Anil Kumar vs The State Of Bihar on 10 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.4304 of 2011
                Anil Kumar, Son of Ramji Sah, R/o-Vill.-Mehsoul, Tola Basbariya, P.S.-
                Sitamarhi, District-Sitamarhi.                              -Petitioner.
                                         VERSUS
                The State of Bihar                                         -Opposite Party.
                                         -----------

02 10.02.2011 The petitioner is in custody since 18.11.2009 in relation

to Kankarbagh P.S. Case No.294 of 2009 registered under Section-

120(B) of the Indian Penal Code read with 3/4/9 of the Official Secrets

Act, 1923.

It is alleged that one Sudhanshu Sudhakar, who is

dismissed sepoy of Indian Army, was arrested at the Rajendra Nagar

over bridge at Patna on allegation of supplying sensitive secret

information about deployment of armed forces to a Pakistani. It

appears that the petitioner was one of the sources who used to supply

information to the said Sudhanshu Sudhakar. The petitioner was

posted at Pokharan (Rajastahan) in the Indian Army.

From the order of the learned Sessions Judge, it is clear

that there are materials to connect the petitioner including the alleged

confessional statement of the petitioner itself.

In view of the seriousness of the matter, I am not

inclined to entertain this application. It is, accordingly, dismissed.

     Trivedi/                                (Navaniti Prasad Singh, J.)