High Court Patna High Court - Orders

Ramanand Yadav vs State Of Bihar &Amp; Anr on 29 September, 2010

Patna High Court – Orders
Ramanand Yadav vs State Of Bihar &Amp; Anr on 29 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.16887 of 2010
         RAMANAND YADAV, SON OF PARMANAND YADAV, RESIDENT OF VILLAGE
         CHAPAR, POLICE STATION GOPALPUR (RANGRA), DISTRICT-BHAGALPUR.
                                                                    .....Petitioner.
                                     Versus
      1. THE STATE OF BIHAR
      2. SIYA SHARAN YADAV, SON OF LATE MOTI YADAV, RESIDENT OF VILLAGE
         CHAPAR, POLICE STATION GOPALPUR (RANGRA), DISTRICT-BHAGALPUR.
                                                               .....Opposite Parties.
         For the Petitioner        : Mr. Rajesh Kumar Pandey (Adv.)
         For the State             : APP.
                                   -----------

04/ 29.09.2010 Heard learned Counsel for the

petitioner and learned Counsel for the State

and learned Counsel for the Opposite Party

No.2.

The petitioner has come for

cancellation of bail granted to O.P. No. 2 on

09.05.2010 in Cr. Misc. No. 9460 of 2008.

Primary submission of the petitioner is

that the bail was granted to the O.P. No. 2

which was challenged before the Hon’ble

Supreme Court. The liberty was granted to the

petitioner that he may apply for cancellation

of bail before the High Court or any other

appropriate forum in Special Leave to Appeal

(Crl) No(s). 8223 of 2008.

The grievance of the petitioner is that

the Opposite Party No. 2 bears criminal

antecedent and despite that he has been

granted bail. There was possibility that the
2

O.P. No. 2 may tamper with the prosecution

witnesses. Further submission is that the

bail was granted due to wrong submission of

the O.P. No. 2 that he bears fair antecedent.

While granting bail to Opposite Party

No.2 Siya Sharan Yadav on 09.05.2010,

submissions were noted and this submission

has not been noted that the O.P. No. 2 is a

man of fair antecedent. This is not a case of

concealment and grounds for grant of bail

stands on different footing than the grounds

for cancellation of bail.

The bail was granted considering the

fact that the occurrence was of 30th May, 2007

and was reported on 05.06.2007. According to

the informant, the informant knew about the

occurrence on 02.06.2007. The matter was

reported after three days and the delay was

found to be unexplained. This was one of the

grounds for grant of bail.

In this case there is no concealment of

the fact, no fraud was committed on the part

of the Opposite Party No. 2.

After hearing the learned Counsel for

the petitioner, learned Counsel for the State

and learned Counsel for Opposite Party No. 2,
3

the order of granting of bail needs no

interference. So, prayer for cancellation of

bail is accordingly rejected.

kksinha/- (Shyam kishore Sharma, J.)