High Court Patna High Court - Orders

Akhilesh Thakur vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Akhilesh Thakur vs The State Of Bihar on 27 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10974 of 2011
                                    Akhilesh Thakur
                                          Versus
                                  The State Of Bihar
                                        -----------

5/ 27.7.2011 Regard being had to the seriousness of the allegation and

considering further the submissions of both sides that the

prosecution has now concluded its evidence and the case is pending

only for hearing arguments, the Court does not feel inclined to grant

bail to the petitioner. Prayer for bail is rejected.

Heard Shri Parmeshwar Mehta, learned counsel on the cause

shown by the Superintendent of Police, Vaishali pursuant to this

Court’s order dated 22.6.2011.

The officer has tendered unqualified apology and also

submitted in his replies to the notice issued against him that he could

not understand the implications of his acts and he was simply moved

by the advice of the counsel, who had drafted that particular letter,

which was directly addressed to me. He has further averred, as may

appear from paragraph 5 of the replies that he had neither indulged

in the act in order to undermine the Court nor he was violating the

court’s order intentionally. It was on account of the wrong

interpretation that he had fallen in error. He had undertaken to obey

the orders of this Court and has regretted that his replies could not

be as per the rules framed by this Court on filing of such show cause

applications and he has tendered unconditional apology for the

same.

2

At the same time, perused the report of the Registrar

General.

The Registrar General has submitted that the office note, by

which the earlier reply of the Superintendent of Police, which was

addressed to the Judge of this Court, which was placed into the

bench, was indeed an act which could be sufficient for initiating any

action against the Assistant or persons who were associated in

giving that particular note dated 18.5.2011, was undermining the

practice of the Court and rules in that behalf that the replies, if any,

had to be addressed to an officer of the Registry, who could be

placing the reply properly before the bench. This aspect of the

matter was undergone by the Registrar General as he was noting that

the aforesaid mistake occurred due to lack of proper training to the

employees concerned.

The Court may accept the view of the Registrar General that

it was on account of lack of training of the employees of the court

who are falling in error but that could be confined in a case of

Assistant only but when the indulgence of an employee of the rank

of Section Officer is concerned, it could not be acceptable to me at

least because, a Section Officer is supposed to be quite seasoned

employee who could have imbibed the spirits of the rules and could

have adopted the practice which have been laid down by the rules of

the court and formulating such reply and placed the same before the

bench of the court. The employees who have been named by the
3

Registrar General in his report, as such, appear simply escaping the

responsibility of acting with responsibility and a sense of duty. They

are warned on that account to be cautious else, on the next occasion,

it may not be so easy for them to escape a harsher order from this

Court.

The Registrar General shall communicate the person

concerned the relevant part of the order.

Anil/                                   ( Dharnidhar Jha, J.)