High Court Patna High Court - Orders

Nand Kishore Sharma vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Nand Kishore Sharma vs The State Of Bihar on 27 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.9143 of 2011
                  NAND KISHORE SHARMA, son of Shri Yogendra
                  Singh, resident of Village-Ahiyapur, P.S.-Bihta, District-
                  Patna..                                      ...Petitioner
                                           Versus
                  THE STATE OF BIHAR....                     ...Opposite Party
                                        -----------

For the Petitioner : Mrs. Soni Shrivastava, Advocate
For the State : Mr. Umanath Mishra, A.P.P.

……………

3 27.04.2011 Heard learned counsel for the petitioner the

State and also perused the report kept at Flag ‘X’.

The petitioner seeks bail in a case registered

under Sections 304(B) and 201/34 of the Indian Penal

Code.

The prayer for bail of the petitioner, who

happens to be the husband of the victim (deceased), had

earlier been rejected twice. Firstly, vide order dated

26.11.2009 passed in Criminal Miscellaneous No.

25421 of 2009 and thereafter again on 25.08.2010

passed in Criminal Misc. No.21216 of 2010. However,

on that occasion, since the petitioner was only in

custody for more than two years, the trail court was

directed to take every steps for expeditious disposal of

the trial, preferably, within six months and liberty was
2

granted to the petitioner to renew the prayer for bail if

the trial is not concluded within such period.

It is submitted on behalf of the petitioner

that now more than 8 months have elapsed since the

aforesaid order dated 25.08.2010 and the report is on

record which shows that only one witness has been

examined on behalf of the prosecution. Learned

counsel for the petitioner has produced certified copy of

the evidence of the PW-1 to show that even this witness

has not supported the case of the prosecution. It is

submitted on behalf of the petitioner that the wife of the

petitioner had died due to prolonged illness and, in fact,

the factum of the death had been communicated to the

family members of the deceased immediately and they

have participated in the cremation. However, on the

next day, they for the reasons best known to them, the

family members of the deceased became hostile and

lodged First Information Report wherein entire family

members of the petitioner have been roped in. Learned

counsel further submits that the petitioner has remained

in custody since 7.7.2008, i.e., for more than two years

and nine months and there is no likelihood of the trial
3

being concluded in near future.

Having regard to the facts and the

circumstances of the case specially considering the

period of incarceration of the petitioner for more than

two years and nine months and also considering that

only one witness could be examined till the report of the

concerned Court, flagged at ‘X’, the petitioner, Nand

Kishore Sharma, is directed to be released on bail on his

furnishing bail bond of Rs.10,000/-(Rupees Ten

Thousand) with two sureties of the like amount each to

the satisfaction of the A.D.J., 1st, Danapur, Patna, in

connection with Sessions Trial No.2456 of 2008,

arising out of Bihta P.S. Case No.161 of 2008, with a

further condition that the petitioner shall remain

present on each and every date during the course of the

trial in the court below. If the petitioner fails to remain

present on two consecutive dates during the course of

the trial without any reasonable cause being shown, the

court concerned would be at liberty to take steps for

cancellation of his bail bonds.

It is also made clear that the trial court shall

proceed in the matter and consider the same on its own
4

merit and in accordance with law without being

prejudiced by any finding or observation made in this

order.

( Dr. Ravi Ranjan, J)
Sanjay-II