High Court Patna High Court - Orders

Guddu Mahaldar And Anr. vs The State Of Bihar on 15 April, 2011

Patna High Court – Orders
Guddu Mahaldar And Anr. vs The State Of Bihar on 15 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.2296 of 2011
                               1. GUDDU MAHALDAR
                              2. MUKESH MAHALDAR
                                             Versus
                                  THE STATE OF BIHAR
                                           -----------

03 15.04.2011 Heard learned counsel for the petitioners as well as learned

Addl. P.P. for the State.

Petitioners are named in the first information report with

direct allegation of gang rape.

The contention of the learned counsel for the petitioners is

that petitioner no.1 is presently residing at the village of his maternal

grand father to look after his property and as a matter of fact, his

maternal grand father as well as his other family members were

eliminated by one Biso @ Bishwanath Mahaldar and others for which

Korha P.S. Case no. 43/1993 was instituted and in the aforesaid case,

above stated Biso @ Bishwanath Mahaldar as well as other accused

persons faced trial and they were convicted by the learned Ist Addl.

Sessions Judge, Katihar in Sessions Trial no. 2/1994 vide judgment

dated 19.9.1995. It is further pointed out by him that after serving out

the sentence, the above stated Biso @ Bishwanath Mahaldar came out

of jail and subsequently, they managed the informant with the help of

daughter-in-law of the above stated Biso @ Bishwanath Mahaldar

who happens to be Mukhiya of the village and got instituted the

instant false case against the petitioners and other accused persons. It

is further pointed out by him hat when the informant was medically

examined, no sign of rape was found on her person rather doctor has

opined that she had been used for sexual purposes since long.
-2-

On the other hand, learned Addl. Public Prosecutor opposes

the prayer submitting not only the informant supported the story of

gang rape but also several witnesses have stated that they had seen the

petitioners and other accused persons fleeing away from the place of

the occurrence.

Although petitioners are languishing in jail custody since

1.10.2010 but taking into consideration the above stated facts as well

as submissions of the parties, I do not feel it proper to release them on

bail. Accordingly, their prayer for bail in connection with Korha P.S.

Case no. 12/2010 stands rejected.

However, the learned Chief Judicial Magistrate, Katihar is

directed to commit the case of the petitioners to the court of sessions

in accordance with law within 15 days from the date of receipt of this

order and furthermore, the learned Sessions Judge, Katihar is directed

to proceed with the trial of the petitioners and conclude the trial within

six months from the date of receipt of the record after commitment.

It is made clear that if the trial of the petitioners is not

concluded within the above stated period, the petitioners may renew

their prayer for bail before the learned Sessions Judge, Katihar itself.

shahid                                            (Hemant Kumar Srivastava,J)