High Court Patna High Court - Orders

Surendra Yadav @ Surendra Singh vs The State Of Bihar on 17 September, 2010

Patna High Court – Orders
Surendra Yadav @ Surendra Singh vs The State Of Bihar on 17 September, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                   Cr.Misc. No.31719 of 2010
        SURENDRA YADAV @ SURENDRA SINGH SON OF SRI RAM BILASH
        SINGH, RESIDENT OF VILLAGE VARUNA, P.S. FATWAH,
        DISTRICT PATNA.
                              Versus
                       THE STATE OF BIHAR
                           -----------

5. 17.9.2010. Perused the office note. Office

note indicates that in compliance with

earlier order, complaint has already been

filed.

This is the second attempt for

grant of bail on behalf of the petitioner.

Earlier prayer for bail of this petitioner

was rejected by order dated 25.2.2010

passed in Cr. Misc. No.41099 of 2009. The

prayer for bail was rejected on two

grounds, firstly, it was a case relating to

road hold up and secondly, on the ground of

chequerred criminal antecedents of the

petitioner. Learned counsel for the

petitioner, while pressing the present

petition, has heavily relied on two orders

passed by this Court in Cr. Misc. No.45098

of 2009 (Raj Kumar @ Raj Kumar Rai) and

order dated 2.8.2010 passed in Cr. Misc.

No.24673 of 2010. It was submitted that

subsequent to rejection of bail of this
2

petitioner, other two accused persons were

granted bail by this Court. Accordingly, it

has been submitted that it is a case of

change of circumstances and as such

petitioner may also be granted privilege of

bail.

I have perused both orders i.e.

order dated 9.4.2010 and 2.8.2010. By order

dated 9.4.2010 in Cr. Misc. No.45098 of

2009, accused Raj Kumar @ Raj Kumar Rai was

granted bail mainly on the ground that

petitioner Raj Kumar was having clean

antecedents. This Court had also called for

a report from the Superintendent of Police,

which supported the stand of Raj Kumar.

Accordingly, Raj Kumar @ Raj Kumar Rai was

granted bail. On the basis of bail granted

to Raj Kumar, prayer for bail of accused

Ramanand Yadav was allowed by this Court by

its order dated 2.8.2010 in Cr. Misc.

No.24673 of 2010.

Accordingly, court is of the

opinion that other co-accused were not

having their case on similar footing like

the petitioner. I do not find any new
3

ground to entertain the present petition.

Prayer for bail is rejected.

Keeping in view the fact that the

petitioner is in custody, it is desirable

to direct the court below to proceed with

the case expeditiously and conclude the

same without any delay.

( Rakesh Kumar,J.)

N.H./