High Court Patna High Court - Orders

Rabodh Kumar Rai vs The State Of Bihar on 13 January, 2011

Patna High Court – Orders
Rabodh Kumar Rai vs The State Of Bihar on 13 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.890 of 2011
                   RABODH KUMAR RAI Son of                late Dhanik Rai,
                   resident of village   Rasalpur, Police Station   Patori,
                   District Samastipur ...      ... Petitioner
                                          Versus
                   THE STATE OF BIHAR... .. OPPOSITE PARTY

                   For the Petitioner: Mr. Kanhaiya Pd. Singh, Sr. Advocate
                   For the State : Mr. U.S.P.Singh, APP
                                -----------

2 13.01.2011 Heard learned counsel for the petitioner and the

State.

Petitioner apprehends his arrest in a case

registered for offences punishable under sections 302, 324,

307, 326 and 34 of the Indian Penal Code read with sections

25(1-b)A, 26, 27 and 35 of the Arms Act and section 3(X)

of the Scheduled Castes and Scheduled Tribes(Prevention of

Atrocities) Act.

As per the allegation, during dance in a Barat

some altercation took place between the parties and co-

accused Binod Rai as well as Amod Rai and Subodh Rai

fired from their guns causing injuring Rajiv Paswan and

Jaswant Paswan and one of them died. It is alleged that the

gun shot of Amod Rai alias Subodh Rai had hit one Jaswant

Paswan.

Learned counsel appearing on behalf of the
2

petitioner submitted that in fact, he is not Amod Rai or

Subodh Rai, rather he is Rabodh Kumar Rai son of late

Dhanik Rai and the person, who has been described as

Amod Rai alias Subodh Rai, has been shown to be son of

Wakil Rai, therefore, it has been submitted that the

petitioner cannot be held to be participating in the

occurrence, which had led to killing one person and injuring

others. It is further urged that even if he is presumed to have

fired injuring one, that should be taken as an accident.

Learned counsel for the State submitted that that

if warrant of arrest had been issued against Amod Rai son of

Dhanik Rai and if the petitioner is not the aforesaid Amod

Rai, there is no apprehension of arrest, so far he is

concerned. However, if the petitioner and Amod Rai are one

and the same and there is direct allegation upon him of

resorting to firing injuring Jaswant Paswan.

Considering the facts and circumstances of the

case and the nature of allegation, this Court would not be

inclined to grant anticipatory bail to the petitioner.

As a result, this application stands dismissed.

SC                                    (Dr. Ravi Ranjan, J.)