High Court Patna High Court - Orders

Ajay Kumar Sinha vs The State Of Bihar Through The on 8 September, 2011

Patna High Court – Orders
Ajay Kumar Sinha vs The State Of Bihar Through The on 8 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Criminal Miscellaneous No.23599 of 2011
                                   Ajay Kumar Sinha
                                         Versus
                            The State Of Bihar Through The

3   8.9.2011

Heard.

Petitioner’s earlier bail application was rejected vide

order dated 1.3.2011passed in Cr.Misc.No.4220 of 2011 with an

observation that if the trial is not concluded within six months, subject

to petitioner’s cooperating, the petitioner would be entitled to renew his

prayer for bail before this Court.

It is not in dispute that the trial has not yet been

concluded and the petitioner is not responsible for the delay in

conclusion of the trial.

Learned counsel for the C.B.I. vehemently argues that

the petitioner is responsible for the delay because he several times has

taken appropriate remedial steps against various orders.

In my view, this is legitimate right of litigant which does

not amount to intentionally delaying the case.

Considering the aforesaid, let the petitioner, Ajay Kumar

Sinha, be released on bail on furnishing bail bond of Rs.10,000/- with

two sureties of the like amount each to the satisfaction of the Special

Judge, C.B.I., South Bihar, Patna in Special Case No.02 of 2011, R.C.

2A/2011 subject to the condition that on every date in the case the

petitioner would be physically present in the court and if on two dates

petitioner is absent without any reasonable explanation the court would
2

have authority to cancel the bail.

AnilKrSinha                              (Navaniti Prasad Singh,J.)