High Court Patna High Court - Orders

Bittu @ Gaurav Nishant vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Bittu @ Gaurav Nishant vs The State Of Bihar on 26 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.1623 of 2011
                                     MAHESH MAHTO .
                                             Versus
                                 THE STATE OF BIHAR .
                                               with
                                Cr.Misc. No.2884 of 2011
                                       RANJEET LAL .
                                             Versus
                                 THE STATE OF BIHAR .
                                               with
                                Cr.Misc. No.3955 of 2011
                                    UPENDRA KUMAR .
                                             Versus
                                 THE STATE OF BIHAR .
                                               with
                                Cr.Misc. No.4006 of 2011
                            BITTU @ GAURAV NISHANT .
                                             Versus
                                 THE STATE OF BIHAR .
                                               with
                                Cr.Misc. No.4078 of 2011
                                  YOGENDRA PRASAD .
                                             Versus
                                 THE STATE OF BIHAR .
                                           -----------

03 26.03.2011 It is pointed out by learned counsel appearing for

the petitioner in Cr. Misc. No. 3955 of 2011 that in prayer portion

of his application in place of Additional Chief Judicial

Magistrate, Patna City, it has wrongly been typed as Chief

Judicial Magistrate, Patna.

Learned counsel for the petitioner is permitted to

make necessary correction in prayer portion of his application

within course of the day.

All the above stated petitions are taken enbloc as

the above stated petitions have arisen out of Agamkuan P.S. Case

No. 195 of 2010, initially, registered under Section 394 of the

Indian Penal Code and subsequently, Sections 395, 397 and 412

of the Indian Penal Code were also added and accordingly, all the
above stated petitions are being disposed of by this common

order.

Supplementary affidavit is filed on behalf of the

petitioner in Cr. Misc. No. 1623 of 2011.

Heard all the learned respective counsels appearing

in the above stated petitions as well as learned Additional Public

Prosecutor for the State.

Admittedly, petitioners are not named in the first

information report nor they have been put on Test Identification

Parade. It is stated that except petitioner in Cr. Misc. No. 3955 of

2011, some looted cash have been recovered from possession of

all the petitioners. It is evident from perusal of the impugned

order as well as submissions of the parties that except petitioners

in Cr. Misc. No. 3955 of 2011 and 4006 of 2011, sons of rest

petitioners have been made accused in this case. It also appears

from submissions of the parties that name of petitioner in Cr.

Misc. No. 4006 of 2011 transpired in this case on the basis of

information supplied by spy of the police and subsequently, the

above stated petitioner made his confessional statement

disclosing the names of his associates and, thereafter, raid was

made on the houses of accused persons of this case.

Although, some looted cash has been recovered

from the house of petitioner in Cr. Misc. No. 1623 of 2011 but

even if, the confessional statement of co-accused, namely, Bittu

@ Gaurav Nishant is taken, then also, the petitioner in Cr. Misc.

No. 1623 of 2011 has not taken active part in committing the
alleged crime.

So far as petitioner in Cr. Misc. No. 2884 of 2011

and petitioner in Cr. Misc. No. 4078 of 2011 are concerned, the

case of above stated petitioners is same to the case of petitioner

in Cr. Misc. No. 1623 of 2011.

Although, petitioner in Cr. Misc. No. 3955 of 2011

is said to be associate of petitioner in Cr. Misc. No. 4006 of 2011

but it appears that except the confessional statement of co-

accused, there is nothing against him. Admittedly, nothing has

been recovered from his conscious possession.

Petitioner in Cr. Misc. No. 4006 of 2011 has made

his confessional statement and on the basis of his confessional

statement, some looted cash said to have been recovered from his

conscious possession but there is nothing on the record to show

this fact that the seized cash was looted property except this fact

that the seized notes were signed by injured of this case. It is hard

to believe that all the looted cash were signed by the above stated

injured of this case.

Taking into consideration the above stated facts

and circumstances of the case as well as submissions of the

parties, let the above named petitioners be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) each with

two sureties of the like amount each to the satisfaction of

Additional Chief Judicial Magistrate, Patna City in connection

with above stated Agamkuan P.S. Case No. 195 of 2010.

Shahzad                             ( Hemant Kumar Srivastava, J.)