High Court Patna High Court - Orders

Shambhu Shankar Sudhansu @ Guddu … vs State Of Bihar on 17 August, 2010

Patna High Court – Orders
Shambhu Shankar Sudhansu @ Guddu … vs State Of Bihar on 17 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CR. REV. No.744 of 2007
          1. SHAMBHU SHANKAR SUDHANSU @ GUDDU S/O OF SUDHIR KUMAR
              PRASAD.
          2. SUDHIR KUMAR PRASAD SON OF SRI BHUNESHWAR PRASAD
               BOTH R/O ASARGANJ P.S.ASARGANJ, DIST. MUNGER.
                                            Versus
              STATE OF BIHAR.
                                            -----------

06. 17.08.2010 Learned counsel for the petitioners submits that he shall

not be pressing the present application so far as petitioner no.2,

namely, Sudhir Kumar Prasad is concerned. So far as petitioner no.1,

namely, Shambhu Shankar Sudhansu @ Guddu is concerned, it is

submitted that even going by the findings recorded by learned lower

appellate Court he cannot be held liable for offence punishable under

Sections 379 of the Penal Code. It is submitted that the conviction

recorded against the sole petitioner, namely Shambhu Shankar

Sudhansu @ Guddu under Section 354 of the Penal Code is not

sustainable in law.

Admit.

Issue notice.

Call for the Lower Courts Record.

During the pendency of this revision application, the

direction made by learned lower appellate Court (Addl. District and

Sessions Judge, Fast Track Court VI, Munger), in connection with Cr.

Appeal no. 22 of 2006 arising out of G.R. Case no. 1890 of 2002, for

furnishing bond(s) of Rs. 5000/- (Five thousand) with respect to

petitioner no.1, namely, Shambhu Shankar Sudhansu @ Guddu shall

remain stayed.

Sym                                                       ( Kishore K. Mandal, J.)