High Court Patna High Court - Orders

Sanjeet Kumar @ Chhotu vs The State Of Bihar on 26 July, 2011

Patna High Court – Orders
Sanjeet Kumar @ Chhotu vs The State Of Bihar on 26 July, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CR. REV. No.887 of 2011
                Sanjeet Kumar @ Chhotu, son of Sanjay Chaudhary @ Sanjay Kumar
Chaudhary, resident of Mohalla-Balughat, P.S.- Town Muzaffarpur, District- Muzaffarpur.
                                                    Versus
                                           The State Of Bihar .
                                                  -----------

2. 26.07.2011 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

15.03.2011 passed in Cr. Appeal No.15/2011 by the learned

Sessions Judge, Muzaffarpur by which appeal has been

dismissed and his prayer for bail has been rejected.

Heard Mr. S.D. Yadav, learned counsel for the

petitioner and Mr.Anil Kumar Singh-I, learned counsel for the

State.

The main contention of the learned counsel for the

petitioner is that the petitioner was declared juvenile by the

learned Juvenile Justice Board vide order dated 5.02.2011. His

prayer for bail was rejected by the Juvenile Justice Board vide

order dated 24.02.2011. Thereafter, the petitioner preferred Cr.

Appeal No.15/11 before the learned Sessions Judge, which has

been dismissed by the impugned order on the ground that the

petitioner is an accused under Section 376 of the I.P.C. and

offence is very heinous in nature. He has further submitted that

after investigation, charge-sheet has been submitted for the
2

offence punishable under Sections 376/511 of the I.P.C.

Moreover, there is no material on the record to show that 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. It is further submitted that parents of the petitioner will

take care of the petitioner and they will produce the petitioner in

the court as and when required.

Learned A.P.P. for the State could not controvert

the contention 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.

There is no material on record to show that 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.

Considering the facts and circumstances as stated

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

sustained and the same is set aside. The petitioner above-named

is directed to be released on bail on furnishing bail bond of

Rs.7,000/-with two sureties of the like amount each to the

satisfaction of learned Juvenile Justice Board in Muzaffarpur
3

Town P.S. Case No.475 of 2010 with the following terms and

conditions :

(i) The petitioner will not indulge in

similar or in any other offence.

(ii) The parents of the petitioner will

take care of the petitioner and

father of the petitioner will produce

him in the court if and when

required.

(iii) In case of his absence for two

consecutive dates or in case of

violation of the terms of the 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.)