High Court Patna High Court - Orders

Md.Rizwan @ Chand vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Md.Rizwan @ Chand vs State Of Bihar on 1 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.26299 of 2010
                                     MD.RIZWAN @ CHAND
                                                   Versus
                                         STATE OF BIHAR
                                          -----------

04/ 01.12.2010 Heard learned counsel for the petitioner as well as

learned P.P. for the State.

A dacoity was committed in the house of the informant

by some unknown dacoits. In course of investigation, petitioner

was arrested and he made his confessional statement.

The contention of the learned counsel for the petitioner

is that, at best. section 414 of the IPC is applicable against

petitioner and he can not be detained in judicial custody for the

offence under section 395 of the IPC. He also points out that co-

accused Rukshana Khatoon and Sheikh Gaffar have already been

granted bail by another bench of this court vide order dated

13.4.2010 passed in Cr. Misc .no. 10706/2010 but I am not at all

convinced with the submission of learned counsel for the

petitioner.

Admittedly, several looted articles were recovered

from the house of the petitioner and this petitioner carries some

criminal history. It is a serious case of dacoity and looted articles

were recovered from the house of the petitioner. So, I am not

inclined to grant privilege of bail to the petitioner. Accordingly,

his prayer for bail in connection with Chhatauni P.S. Case no.7/

2010 stands rejected.

shahid                                                       (Hemant Kumar Srivastava,J.)