High Court Patna High Court - Orders

Ritesh Kumar @ Ritesh Yadav vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Ritesh Kumar @ Ritesh Yadav vs The State Of Bihar on 26 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.1317 of 2011
                           RITESH KUMAR @ RITESH YADAV
                                              Versus
                                   THE STATE OF BIHAR
                                          -----------

03/ 26.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State assisted by the learned counsel for the

informant.

Petitioner is languishing in jail custody since 6.9.2010 in

connection with Karpi P.S. Case no.101/2010 registered under section

302/34 of the IPC and 27 of the Arms Act.

Petitioner is named in the first information report with

allegation that he along with other accused made indiscriminate

firings on the deceased as a result of which deceased died then and

there.

The contention of the learned counsel for the petitioner is

that petitioner is a student and, at the relevant time, he was doing

coaching at Patna but he has been falsely implicated in this case. It is

also contended by him that no specific overt-act has been attributed

against the petitioner and only omnibus allegation of firing has been

levelled against him.

On the other hand, learned Addl. Public Prosecutor as well

as learned counsel for the informant vehemently oppose the prayer for

bail and submit that there is allegation of firing against this petitioner.

Learned counsel for the informant produces photo copy of order dated

11.2.2011 passed in Cr. Misc. no. 4385/2011 and submits that having

similar allegation prayer for bail of co-accused Ramesh Yadav has
-2-

already been rejected by another bench of this court.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, I am not inclined

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

connection with Karpi P.S. Case no. 101 of 2010 stands rejected.

However, if the trial of the petitioner is not concluded

within seven months from the date of receipt of this order, the

petitioner may renew his prayer for bail.

shahid                                          (Hemant Kumar Srivastava,J)