Bijay Kumar Singh vs State Of Bihar on 29 July, 2011

0
65
Patna High Court
Bijay Kumar Singh vs State Of Bihar on 29 July, 2011
Author: Amaresh Kumar Lal
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                            CRIMINAL REVISION No.303 of 2002
            ======================================================

Bijay Kumar Singh, son of Sri Mohan Lal Singh, resident of Mohalla-
Gardanibagh, P.S.- Gardanibagh, District- Patna.

Versus
State Of Bihar
======================================================
CORAM: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL

ORAL JUDGMENT

(Per: HONOURABLE MR. JUSTICE AMARESH KUMAR LAL)

Amaresh Kumar Lal, J. The accused petitioner has preferred this revision

application against the judgment and order dated 7.02.2002

passed by the learned Additional Sessions Judge, VII, Patna in

Cr. Appeal No.110/1993 by which the conviction and sentence

of the petitioner under Section 25 (a) and 26 of the Arms Act

has been confirmed.

The prosecution case in brief is that on getting

secret information, the informant raided the house of the

accused petitioner and on seeing the raiding party, the accused

started to run away after jumping through a window, but he was

apprehended by the police and on his search in presence of two

witnesses, a country made pistol and a live cartridge of 315 bore

were recovered and seized from the waist of the petitioner. A

seizure list was prepared and the accused petitioner was

forwarded to custody and the police instituted the case under the
2

Arms Act. After investigation, charge-sheet was submitted.

Cognizance was taken and after trial the petitioner was

convicted under Sections 25 (a) and 26 of the Arms Act and

sentenced to rigorous imprisonment for one year each and both

the sentences to run concurrently vide order dated 21.05.1993

passed in G.R.No.3961/90, Trial No.253/93 arising out of

Gardanibagh P.S. Case No.541/93. Against this order, the

petitioner preferred Cr. Appeal No.110/93, which has been

dismissed and the conviction and sentence imposed by the

learned trial court has been confirmed.

Learned counsel for the State submits that there is

concurrent finding by both the courts’ below and the learned

trial court has given the minimum punishment to the petitioner.

This revision application is being disposed of

without waiting for further time for the petitioner.

It appears that the learned trial court has

considered the evidence adduced on behalf of the prosecution.

A loaded country made pistol has been recovered from the

possession of the petitioner and the pistol and cartridge have

been sent for the examination and it has been found that arms

and cartridge were fit to be used. Learned appellate court has

considered the evidence carefully and thereafter he has upheld

the conviction and the sentence imposed by the learned trial
3

court.

Considering the facts and circumstances as stated

above, I do not find any ground to disagree with the concurrent

finding of both the courts below. The sentence is also not

excessive. Further, I do not find any ground to interfere with the

impugned order. The bail granted vide order dated 22.04.2002

by this Court to the petitioner is hereby cancelled and the

petitioner is directed to surrender before the learned trial court

to serve out the sentence.

In the result, this petition is dismissed.

( Amaresh Kumar Lal, J.)

Patna High Court, Patna
Dated, the 29th July, 2011
N.A.F.R./V.K. Pandey

LEAVE A REPLY

Please enter your comment!
Please enter your name here

* Copy This Password *

* Type Or Paste Password Here *