IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4402 of 2011
PREM KUMAR PATEL @ GUDDU RAUT, SON OF SWAMINATH
PRASAD RESIDENT OF VILLAGE- DANKAN ROAD, RAXAUL, P.S. RAXAUL,
DISTRICT- EAST CHAMPARAN. ............PETTIONER.
Versus
THE STATE OF BIHAR. OPPOSITE PARTY.
-----------
2. 11.02.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner is in custody since 9.9.2009 in
connection with Raxaul (Harainya O.P.) P.S. Case No. 140 of
2009 instituted under Section 393 of the Indian Penal Code
read with Section 25(1-B) a, 26,35 of the Arms Act.
It is alleged that the informant was coming with
Nepali money which was to be exchanged to Indian currency
near the custom boarder. In the meantime two persons
amongst the miscreants threw chilly powder upon them and
thereafter they started snatching the money bag from the
informant. It is further alleged that in the meantime on hulla
custom police came there and chased the miscreants. The
miscreants jumped in the river, but one of them was caught by
the custom police. He is the petitioner from whom not only the
money was recovered but a mobile and a country made pistol
as well. He said to have confessed to the customs officers as
well.
In that view, I am not inclined to entertain this
2
application. The trial may be expedited and must be concluded
within six months. If the trial is not concluded within six months
then petitioner would be entitled to move a fresh for bail.
( Navaniti Prasad Singh, J.)
Devendra/