High Court Patna High Court - Orders

Ratnesh Kumar Dutt Verma vs State Of Bihar on 28 March, 2011

Patna High Court – Orders
Ratnesh Kumar Dutt Verma vs State Of Bihar on 28 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.30313 of 2009
              RATNESH KUMAR DUTT VERMA SON OF SRI RAJESH KUMAR            DUTT
              VERMA,   RESIDENT    OF  MOHALLA-   E-3,   SADHNAPURI,      P.S.
              GARDANIBAGH, DISTRICT- PATNA
                                    Versus
                                STATE OF BIHAR
                                    ------

FOR THE PETITIONER : MR. AJAY KUMAR TRIPATHY, ADVOCATE
FOR THE O.P. NO. 2 : MR. S.D. SANJAY, ADVOCATE
MR. AKASH CHATURVEDI, ADVOCATE
********

12 28.03.2011 Heard learned counsels for the petitioner, the

State and the informant.

The offence alleged is under sections 498A, 406

& 34 of the Indian Penal Code read with sections 3 & 4 of

the Dowry Prohibition Act.

This is second attempt for grant of anticipatory

bail. The first application was considered by this Court on

merits and upon considering the nature of allegations and

the materials declined to accede to the request of the

petitioner. The application was accordingly dismissed by

order dated 24th July, 2008 as contained in Annexure-B to

the counter affidavit filed on behalf of the opposite party

no.2. Petitioner thereafter approached the Apex Court vide

Special Leave to Appeal (Crl.) No. 5983 of 2008 against the

dismissal of his anticipatory bail application by this Court.

The Apex Court declined to accept the prayer of the

petitioner for protection in terms of Section 438 of the

Code of Criminal Procedure. The special leave petition was

accordingly dismissed. The Apex Court, however, observed

that if petitioner surrenders before the concerned Court
and moves an application for bail the same would be

disposed of on the day the petitioner appears provided an

intimation of moving the application for bail is given to the

prosecuting agency. Petitioner did not surrender in view of

the observations of the Apex Court. It is, however,

submitted that the petitioner again moved for grant of

anticipatory bail twice before the Sessions Judge

apprehending his arrest on account of issuance of warrant

of arrest. The bail application of the petitioner was second

time rejected by the Sessions Judge on 01.08.2009 as per

the Anticipatory Bail Petition No. 3613 of 2009 vide

Annexure-H to the counter affidavit. Petitioner has now

filed this second anticipatory bail application.

It is submitted that in view of the materials

collected during investigation no substantial material has

been collected against him, and as such, his application

for anticipatory bail should be allowed.

Learned counsel for the opposite party no.2 on

the other hand opposes the prayer for bail and submits

that this Court as already the occasion to consider the

application for grant of anticipatory bail on merits and

upon such consideration rejected the application as

aforesaid. The prayer of the petitioner for grant of

anticipatory bail was also rejected by the Apex Court and

the Apex Court while dismissing the application had
observed that in case petitioner surrenders in the Court

below and makes an application for bail the same shall be

considered on the same day. The petitioner did not choose

to surrender and kept continuing making his attempt to

get anticipatory bail.

It is further submitted on behalf of the petitioner

that the second time the petitioner had moved for

anticipatory bail before the Sessions Judge on account of

certain development in the case.

Learned counsel for the opposite party no.2, on

the contrary, submits that there was no material for filing

the second anticipatory bail application.

Considering the rival submissions of the parties

and the nature of allegations as well as the fact that this

Court has earlier considering the nature of allegation and

the materials on record declined the request of the

petitioner and further that the prayer of the petitioner was

also not accepted by the Apex Court and accordingly the

S.L.P. moved by the petitioner was dismissed, I do not find

any material worth considering to allow the prayer in this

application. As such, the application is accordingly

rejected.

The interim order, if any, stands vacated.

Manish/-                              ( Shailesh Kumar Sinha,J.)