High Court Patna High Court - Orders

Santosh Mishra vs State Of Bihar on 3 November, 2011

Patna High Court – Orders
Santosh Mishra vs State Of Bihar on 3 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.7881 of 2011
                          Santosh Mishra, S/O-Raghaw Sharan Mishra
                                             Versus
                                        State Of Bihar
                                           -----------

05 03.11.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State assisted by learned

counsel for the informant.

Petitioner is named in the first information report but

admittedly, informant is not an eye-witness of the alleged occurrence.

It appears from perusal of the case diary as well as submissions of the

parties that after the alleged occurrence police raided the house in

which the alleged occurrence had taken place and apprehended three

persons whereas it is alleged that petitioner and some co-accused

persons managed to flee away from there. The apprehended co-

accused, namely, Manoj Kushwaha confessed his guilt disclosing this

fact that petitioner shot fire on the deceased.

Learned counsel appearing for the petitioner submits

that according to prosecution case itself, the present case was lodged

on 22.06.2010 whereas the confessional statement of co-accused,

namely, Manoj Kushwaha was recorded on 23.06.2010 but it is

surprising enough that before recording the confessional statement of

co-accused, namely, Manoj Kushwaha, name of this petitioner is

figured in the first information report as accused.

Learned counsel appearing for the informant submits

that having similar allegation, the prayer for bail of co-accused Om

Prakash Kushwaha has already been rejected by another Bench of this
2

Court vide order dated 25.02.2011 passed in Cr. Misc. No. 35364 of

2010.

Considering the submissions of the parties as well as

nature of allegation and facts and circumstances of the case, I am not

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

bail in connection with Bettiah Town P.S. Case No. 264 of 2010

pending in the court of Chief Judicial Magistrate, Bettiah, West

Champaran is, hereby, rejected.

SHAHZAD                            ( Hemant Kumar Srivastava, J.)