High Court Patna High Court - Orders

Rabi Mehta vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Rabi Mehta vs The State Of Bihar on 29 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3772 of 2011
                             Rabi Mehta, S/O-Late Ram Pukar Mehta
                                              Versus
                                      The State Of Bihar
                                            -----------

04 29.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since 16.08.2010

in a case registered under Sections 384 and 386 of the Indian Penal

Code on the allegation that he demanded Rs. 50,000/- in extortion and

also assaulted the informant with butt of gun and furthermore, he

snatched the horse from the informant. The petitioner has criminal

antecedent of five cases and admittedly, the alleged occurrence took

place in the year 2007 and he could be remanded in the present case

on 16.08.2010. The report of learned Chief Judicial Magistrate,

Saharsa reveals that up-till-now even police papers could not be

supplied to the petitioner and other accused.

In the aforesaid circumstance, I do not feel it proper to

release the petitioner on bail. Accordingly, his prayer for bail in

connection with Sour Bazar P.S. Case No. 290 of 2007, stands

rejected.

However, learned trial court is directed to take serious

steps for supply of police papers to the petitioner and other accused

persons. The petitioner may renew his prayer for bail after framing of

the charge.

     SHAHZAD                               ( Hemant Kumar Srivastava, J.)