High Court Patna High Court - Orders

Bachhi Devi vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Bachhi Devi vs The State Of Bihar on 9 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.4809 of 2011
                  Bachhi Devi, wife of Kaushal Yadav, resident of village-
                  Bijulki, P.S. Halsi, District- Lakhisarai    ---Petitioner.
                                                Versus
                        THE STATE OF BIHAR                  --Opp. Party.
                                              -----------

2/ 09-02-2011 Heard the parties.

The prayer for anticipatory bail made on behalf of

the petitioner was earlier rejected by a speaking order

dated 15.03.2010 passed in Cr. Misc. No. 3057 of 2010

(Annexure-1), though by the same order the prayer for

anticipatory bail made on behalf of six other co-accused

persons was allowed. While rejecting the prayer for

anticipatory bail of the petitioner in connection with Halsi

P.S. Case No. 87 of 2009, pending in the court of learned

Chief Judicial Magistrate, Lakhisarai, she was directed to

surrender in the court below and, if so advised, pray for

regular bail. Obviously, the direction issued by this Court

by order dated 15.03.2010 has not been complied with by

the petitioner and instead the present fresh petition has

been moved, seeking anticipatory bail on the ground that

co-accused Yogi Yadav has also been granted anticipatory

bail by a Bench of this Court. Obviously, when the prayer

for anticipatory bail made on behalf of co-accused Yogi

Yadav was considered, the order dated 15.03.2010 was not

brought to the notice of the Bench concerned and naturally

there is no discussion about that order.

2

In the facts and circumstances of the case, this

court does not find any good ground for reviewing the

previous order passed on 15.03.2010 (Annexure-1).

Accordingly, the prayer for anticipatory bail made on

behalf of the petitioner in connection with Halsi P.S. Case

No. 87 of 2009 is once again rejected. The petitioner must

surrender in the court below without unnecessary delay,

preferably within a period of four weeks from today and , if

so advised, seek regular bail.

( Birendra Prasad Verma, J.)
BTiwary/