High Court Patna High Court - Orders

Ramesh @ Rameshwar Choudhary vs The State Of Bihar on 22 February, 2011

Patna High Court – Orders
Ramesh @ Rameshwar Choudhary vs The State Of Bihar on 22 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr.Misc. No.34273 of 2010
          RAMESH @ RAMESHWAR CHOUDHARY, S/O LATE AMOLA
             CHOUDHARY, RESIDENT OF VILLAGE - PREM NAGAR,
               P.S. - LAUKARIA, DISTRICT - WEST CHAMPARAN
                                     Versus
                            THE STATE OF BIHAR
                                    -----------

3 22.02.2011 Heard Sri Sanjeev Kumar No. 7, learned counsel for the

petitioner and Sri Jagdhar Prasad, learned Additional Public Prosecutor.

The petitioner, who is in custody in Sessions Trial No. 211 of

1997 (arising out of Shikarpur P.S. Case No. 240 of 1996) for the offence

under Section 364A of the Indian Penal Code has prayed for grant of bail.

Learned counsel for the petitioner submits that the impugned order does

not indicate regarding any role played by the petitioner and petitioner was

not knowing regarding his involvement in the present case. He was in

custody in another case from 1998 to 2002 and subsequently he was

arrested on 7.6.2010 and since then he is in custody.

In view of the fact, that trial has also commenced after framing

of the charge and petitioner could be arrested only in the year 2010 in a

case in which F.I.R. was registered in the year 1996, I am not inclined to

extend the privilege of bail to the petitioner.

Prayer for bail stands rejected.

Since the petitioner is in custody, it is expected, that learned

Trial Court will take all steps for early disposal of the trial.

( Rakesh Kumar, J.)

Praful/-