IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.32355 OF 2010
DEVENDRA PRASAD GUPTA @ DEVENDRA GUPTA, SON OF LATE DINESH
PRASAD GUPTA, RESIDENT OF VILLAGE CHOUDHARY BAZAR, POLICE
STATION TOWN, DISTRICT VAISHALI (CORRECT ADDRESS:- VILLAGE
JEHANABAD WARD NO. 15, POLICE STATION LALGANJ, DISTRICT VAISHALI)
VERSUS
THE STATE OF BIHAR
********
2 11/10/2010 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner apprehends his arrest in a case
under Section 387 of the Indian Penal Code and Section 17
of the Criminal Law Amendment Act.
The allegation against the petitioner is that on
receipt of the information, his house was raided and
several materials such as letter heads, notes, papers etc.
were recovered which indicate that the petitioner was
member of the Maoists group. Apart from which, there was
a document containing a demand of Rs. 25,000/- from a
brick kiln owner.
Learned Counsel for the petitioner submits that
the petitioner has been made accused because of political
vendetta of the sitting MLA.
All these aspects may be a good ground for grant
of regular bail. However, I am not inclined to grant
anticipatory bail to the above named petitioner.
This application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )