High Court Patna High Court - Orders

Mukesh Kumar Ray vs The State Of Bihar on 27 September, 2011

Patna High Court – Orders
Mukesh Kumar Ray vs The State Of Bihar on 27 September, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.1162 of 2011
                   Mukesh Kumar Ray, son of Nalendu Kumar Ray, resident of
           village- Perhap, P.S.- Sahar, District- Bhojpur (Arrah).
                                                                ..........Petitioner
                                                Versus
                                       The State of Bihar
                                                          ...........Opposite Party
                                              -----------

2. 27.09.2011 The accused petitioner has preferred this

revision application under Section 53 of the Juvenile

Justice (Care and Protection of Children) Act, 2000

against the order dated 27.05.2011 passed by the learned

Sessions Judge, Patna in Cr. Appeal No.126/2011 by

which the order dated 16.04.2011 passed by the learned

Juvenile Justice Board, Patna in J.J.B. Case No.33/11

arising out of Patrakarnagar P.S. Case No.248/10 under

Section 377 of the I.P.C. has been confirmed and the

prayer of the petitioner for grant of bail has been rejected.

Heard Mr. Mahendra Thakur, the learned

counsel for the petitioner and Mr. Anand Kishore

Chaudhary, learned counsel for the State.

The main contention of the learned counsel for

the petitioner is that the petitioner has been declared a

juvenile by the learned Juvenile Justice Board vide order

dated 26.02.2011. His prayer for bail was rejected by the
2

Juvenile Justice Board vide order dated 16.04.2011.

Against the said order, the petitioner preferred Cr. Appeal

No.126/11, which has been dismissed by the impugned

order on the ground that the petitioner has committed

unnatural offence. There is no material on record to show

the release of the petitioner will bring him into association

with known criminal and expose him to moral, physical

and psychological danger and his release would defeat the

ends of justice. He has further submitted that the petitioner

has been in custody since 3.12.2010.

Learned counsel for the State could not

controvert the contention of the petitioner while opposing

the prayer of the petitioner.

After hearing the learned counsel for both the

parties and on perusal of the materials on record, it appears

that the contention of the learned counsel for the petitioner

is correct. It also appears from the report dated 20.09.2011

at flag ‘A’, which has been received from the Probation

Officer through the Juvenile Justice Board, Patna that the

petitioner has no criminal antecedent. There is no material

on record to show that the release of the petitioner will

bring him into association with known criminal and
3

expose him to moral, physical and psychological danger

and his release would defeat the ends of justice.

Considering the facts and circumstances stated

above, in my opinion, the impugned order is not fit to be

sustained. The impugned order is set aside. The petitioner

above-named is directed to be released on bail on

furnishing bail bond of Rs.10,000/-with two sureties of the

like amount each to the satisfaction of learned Juvenile

Justice Board, Patna in connection with Patrakarnagar P.S.

Case No.248/10, G.R. No.5976/10 on the following terms

and conditions :

(i) One of the bailors will be the

father of the petitioner.

(ii) Father of the petitioner will

produce the petitioner in the

court if and when required.

(iii) The petitioner will not indulge

in similar or in any other

offence.

(iv) In case of his absence for two

consecutive dates or in case of

violation of the terms of the
4

bail, his bail bond will be liable

to be cancelled by the learned

Juvenile Justice Board and he

will be taken into custody.

In the result, this application is allowed.

V.K. Pandey                    ( Amaresh Kumar Lal, J.)