High Court Patna High Court - Orders

Janardan Singh vs State Of Bihar on 15 March, 2011

Patna High Court – Orders
Janardan Singh vs State Of Bihar on 15 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.232 of 2010
                             JANARDAN SINGH
                                    Versus
                             STATE OF BIHAR
                                  -----------

6 15.3.2011 Heard learned counsel for the appellant and

learned counsel for the State in respect of IA No.187 of

2011.

Through this application under Section 389

(1) read with Section 482 of the Code of Criminal

Procedure, the appellant has prayed for suspension of his

conviction by the judgment and order under appeal dated

21.12.2009 for offence under Section 302/34 of the Indian

Penal Code.

Learned counsel for the appellant has

submitted that the necessity to stay the judgment of

conviction against the appellant has arisen on account of an

order dated 16.9.2010 issued from the office of the District

Superintendent of Education, Patna contained in Annexure-

A to the IA whereby the appellant has been dismissed from

service on account of his conviction which in the opinion of

the employer shows moral turpitude. The order of dismissal

is with effect from 21.12.2009 when the appellant was
-2-

taken into custody after conviction.

It was further submitted that on behalf of the

appellant that on merits, the appellant has a good case

because the informant did not name him as accused in the

FIR and subsequently some witnesses have deposed that he

was seen at the place of occurrence along with other

accused persons, who fired at the deceased and only one

witness PW 1 has deposed that he heard the appellant

exhorting other accused to fire and kill.

Learned counsel for the State has submitted

that the informant has admitted that he is not an eye witness

of the occurrence and he came to know through others

that his brother has been shot and removed to hospital. He

further submitted that at this stage it would not be proper to

hold that the judgment of conviction against the appellant

has no merits and requires suspension so as to enable the

appellant to work as a teacher. According to him, if the

judgment of conviction is suspended it would amount to

permitting a person with moral turpitude to teach young

students.

Considering the pros and cons of the matter,
-3-

we are not persuaded to stay the conviction of the appellant.

The IA is, therefore, dismissed.

(Shiva Kirti Singh, J.)

(Gopal Prasad, J.)
sk