High Court Patna High Court - Orders

Rupam Pathak vs The State Of Bihar on 2 September, 2011

Patna High Court – Orders
Rupam Pathak vs The State Of Bihar on 2 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.16278 of 2011
                                          Rupam Pathak
                                              Versus
                                       The State Of Bihar
                                             -------

08/ 02.09.2011 Heard learned counsel for the petitioner as well as learned

counsel appearing for the CBI assisted by learned counsel for the

informant.

Petitioner is said to be the main assailant but admittedly,

after investigation, CBI submitted charge sheet under section 304 part

I of the IPC and after submission of the charge sheet, the learned court

below took cognizance for the above stated offence and in course of

trial, the trial court framed charge under section 304 part I of the IPC.

It is pointed out by learned counsel for the petitioner that

after examination of four prosecution witnesses, the trial court altered

and framed charge under section 302 of the IPC.

It is further contended by learned counsel for the petitioner

that only one blow was given by the petitioner and that too from

behind of the deceased. So, the aforesaid facts clearly suggest that

there was no intention to kill the deceased. It is further contended by

him that, as a matter of fact, the petitioner was sexually harassed by

the petitioner and one another person for which the petitioner filed

police case in which police, in collusion with the deceased, filed final

form against which the petitioner had filed protest petition.

On the other hand, learned counsel appearing for the CBI

submits that CBI would produce its witnesses within six months if the

trial of the petitioner is taken on day to day basis.
-2-

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, the prayer for bail of the

petitioner in connection with R.C. no. 0922011S0001 of 2011 is,

hereby, rejected.

However, the learned trial court should expedite the trial of

the petitioner and should conclude the same within six months from

the date of receipt of a copy of this order and if CBI requests before

the trial court, the trial court may take trial of the petitioner on day to

day basis. Furthermore, CBI shall adduce all its evidence within six

months from the date of receipt of a copy of this order.

It is made clear that if CBI fails to adduce its all evidence

before the trial court within six months from the date of receipt of a

copy of this order to the concerned court, the petitioner may renew her

prayer for bail before the court below itself.

Let this order be communicated to the Special Judicial

Magistrate-II (CBI), North Bihar, Patna in connection with R.C. no.

0922011S0001 of 2011 through FAX at the cost of the petitioner.

shahid                                   (Hemant Kumar Srivastava,J)