High Court Patna High Court - Orders

Madan Mohan Sinha vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Madan Mohan Sinha vs The State Of Bihar on 28 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.27597 of 2011
                                   Madan Mohan Sinha
                                           Versus
                                   The State Of Bihar
                                         -----------

3. 28.09.2011 Heard learned counsel for the petitioner and learned

Additional Public Prosecutor for State.

Petitioner is one of the named accused in this 18 years

case and apprehends his arrest.

Submission is that earlier during investigation petitioner

was granted privilege under Section 438 Cr. P.C. by the Court of

learned Sessions Judge itself in the year 1994. Privilege was extended

from time to time. Ultimately, finding no material showing any

apprehension of being apprehended, application for anticipatory bail

was ultimately rejected being infructuous, even the petitioner

subsequent to the aforesaid order of learned Sessions Judge, was

present before the Court below but his application intimating such

affairs was only kept on record nothing more could be done. Much,

thereafter, Police submitted charge sheet and cognizance was taken as

early as in the year 2001 but at no point of time petitioner was ever

noticed. Consequently, he took no step, but he has subsequently been

declared absconder against which one Cr. Misc. No. 40243 of 2010

under Section 482 Cr. P.C. seeking quashing of order declaring him

absconder is preferred which is still pending before a bench of this

Court. The petitioner deserves the privilege of anticipatory bail which

has been refused by the learned Sessions Judge on the ground of its

being not maintainable since earlier he has availed the privilege. The
2

learned Additional Public Prosecutor also objected the prayer mainly

on the ground that earlier in pursuance of the privilege granted by the

Sessions Judge the petitioner surrendered before the Court below,

released on bail which was extended from time to time, but ultimately

disposed of.

Considering the facts and circumstances, especially

petitioner availing the privilege of bail till his prayer for anticipatory

bail before learned Sessions Judge was finally disposed of, being

infructuous finding no material to show any reason for, he may be

taken into custody. Prayer for anticipatory bail under Section 438

Cr. P.C. is not maintainable accordingly disposed of. However, in the

event of petitioner surrendering before the Court below within a

fortnight and seek regular bail, the Court below shall consider the

prayer on its own merit including the facts that earlier petitioner was

granted the privilege and the circumstances under which his prayer

was found infructuous and also whether at any point of time he was

served with any notice either personal, or through his counsel, after

order taking cognizance.

With the aforesaid observation this application stands

disposed of.

(Akhilesh Chandra, J.)

Saif/-