High Court Patna High Court - Orders

Guddu Rai vs The State Of Bihar on 1 March, 2011

Patna High Court – Orders
Guddu Rai vs The State Of Bihar on 1 March, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CR. APP (DB) No.1422 of 2007
                     Guddu Rai, son of Gorakh Rai, resident of Village-Semraon,
                     Police Station - Meerganj, District- Gopalganj.
                                                             ...........Appellant.
                                                     Versus
                     The State of Bihar ................................Respondent.
                                                -----------

12 01. 03. 2011. Heard learned counsel for the appellant, learned

counsel for the State and learned counsel for the

informant.

The appellant has preferred present

Interlocutory Application No. 201 of 2011 for grant of bail

mainly on the ground that he has remained in custody for

about seven years and one month.

This appellant has been convicted with some

other accused for offences under Sections 302/34 of the

Indian Penal Code as well as some other charges and is

undergoing imprisonment for life. His prayer for bail has

been earlier rejected on two occasions on merits of the

case.

Ordinarily, this Court grants bail in such offence

if the appeal can not be disposed of within reasonable

period and the convict undergone long period in custody

such as seven years. In this particular case, informant has
2

appeared and on his behalf it has been submitted that this

appellant does not deserve bail because he is habitual

offender and, although, some cases have been ended in

acquittal, but as per statement of the Investigating Officer,

he was earlier involved in 47 cases. A rejoinder to the

Interlocutory Application has been filed to show that this

appellant has fled from custody and absconded on 7th

March, 2002 till 28th September, 2004. The details of

some cases pertaining to that period and later period have

also been furnished by the informant in the rejoinder. A

reply to the rejoinder has been filed on behalf of the

appellant to show that out of 47 cases mentioned by the

Investigating Officer, in about 30 cases the appellant is not

named as an accused and no charge sheet has been

submitted against him. The rejoinder further shows that

out of five cases mentioned in the rejoinder of the

informant, the appellant has been acquitted in two cases

and in another case he has been allowed bail.

There may be certain discrepancies in number of

cases pending against the appellant from before or

thereafter, but this Court finds some substance in the

submissions advanced on behalf of the informant that the
3

appellant is involved in large number of criminal cases and

offences of those cases appeared to be professional.

In that view of the matter we are not persuaded

to grant bail to the appellant.

Let hearing of this appeal be expedited before

an appropriate Bench preferably within six months.



                              ( Shiva Kirti Singh, J.)



m.p.                          (Gopal Prasad, J.)