High Court Patna High Court - Orders

Dinesh Yadav vs State Of Bhar on 9 November, 2011

Patna High Court – Orders
Dinesh Yadav vs State Of Bhar on 9 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.10715 of 2008
                   Satyendra Yadav, son of Sri Suryadeo Yadav, resident of village-
                   Lakhaur, P.S.- Ghoshi, District- Jehanabad.
                                                                    ........Petitioner
                                                  Versus
                   1.     The State of Bihar .
                   2.     Jhulan Yadav, son of Late Dindayal Yadav, resident of
                          village-Mira    bigha,      P.S.-Makhdumpur,    District-
                          Jehanabad.
                                                               ........Opposite Parties
                                                    With
                                     Cr.Misc. No.29367 of 2009
                   Dinesh Yadav, son of Late Ram Sevak Yadav, resident of
                   village-Pachrukhia, P.S.- Kako, District- Jehanabad.
                                                                   ..........Petitioner
                                                  Versus
                                           The State of Bihar
                                                                  .....Opposite Party
                                                -----------

10. 09.11.2011 Cr. Misc. No.10715/2008 and Cr. Misc.

No.29367/2009 have been filed by the accused petitioners

under Section 407 of the Code of Criminal Procedure for

transfer of S.T.No.37/2009/140/2009 arising out of

Makhdumpur P.S. Case No.321/2007 from the Sessions

Division, Jehanabad to any other Sessions Division i.e.

Patna or Gaya or any other place on the ground that no

lawyer of Jehanabad Bar Association is ready to appear on

behalf of the accused petitioners. In support of their

contention, a copy of the resolution of the Bar Association,

Jehanabad has been filed (Annexure-3 of Cr. Misc.
2

No.10715/2008).

It has also been submitted that at the time of

anticipatory bail application, a petition was filed, but later

on no one appeared on behalf of the petitioner before the

learned Sessions Judge and the case was dismissed as

withdrawn. Later on, anticipatory bail was granted by a

Bench of this Court and the anticipatory bail was allowed,

but there was no lawyer of the Jehanabad Bar Association

to file the bail bond etc. on behalf of the petitioners. For

filing the bail bond, the petitioners had to engage the

lawyer from Patna. Local lawyer was not ready to file the

bail bonds etc. as there was resolution of the Bar

Association, Jehanabad dated 8.02.2008 that the lawyers

association has taken a decision that in the murder case of

Dindayal Yadav, A.P.P., no advocate of the Association

will appear and the petitionfor anticipatory bail will also

be withdrawn.

It has been stated in the rejoinder filed on

behalf of the petitioners to the counter affidavit filed on

behalf of the opposite party no.2 that the petitioner after

grant of anticipatory bail, since no advocate of Jehanabad

Bar Association was ready to do Pairvi on behalf of the
3

petitioners, the petitioners had no option but to engage the

advocate of Patna Bar Association namely Vinay Sharma,

Dilip Kumar and Sunil Kumar, who went to Jehanabad

and any how completed the legal formalities for execution

of bail bond of the petitioners, although there was severe

protest made by the members of Jehanabad Bar

Association. Now, the aforesaid advocates are not ready to

do Pairvi in the present case having gone to Jehanabad and

they are also charging heavy fee for doing Pairvi in the

present case, which is beyond the reach of the petitioners.

The counter affidavit has been filed on behalf

of the State as well as on behalf of the informant-opposite

party no.2. They have controverted the statement made by

the petitioners.

It has been submitted on behalf of the State

that no lawyer has been demanded from the State or from

the local administration by the petitioners. However Mr.

Ramakant Sharma, the learned Senior counsel appearing

on behalf of the opposite party no.2, the informant has

fairly submitted that the informant has no objection if the

aforesaid case is transferred from the Sessions Division,

Jehanabad to the Sessions Division at Patna as the
4

informant is living at Patna.

It has been observed by the Hon’ble Supreme

Court in the case of Mrs. Maneka Sanjay Gandhi & ors.

Vs. Miss Rani Jethmalani reported in 1979 SC 468 at

paragraphs 2 that “Assurance of a fair trial is the first

imperative of the dispensation of justice and the central

criterion for the court to consider when a motion for

transfer is made is not the hypersensitivity or relative

convenience of a party or easy availability of legal

services or like mini-grievances. Something more

substantial, more compelling, more imperiling, from the

point of view of public justice and its attendant

environment, is necessitous if the court is to exercise its

power of transfer. This is the cardinal principle although

the circumstances may be myriad and vary from case to

case. We have to test the petitioner’s ground on this

touchstone bearing in mind the rule that normally the

complainant has the right to choose any court having

jurisdiction and the accused cannot dictate where the case

against him should be tried. Even so, the process of justice

should not harass the parties and from that angle the court

may weigh the circumstances”.

5

Considering the facts and circumstances stated

above, the S.T.No.37/2009/140/2009 arising out of

Makhdumpur P.S. Case No.321/2007 is transferred from

the Sessions Division, Jehanabad to Sessions Division,

Patna.

Let the records of aforesaid case be sent to the

court of Sessions Judge, Patna, who will deal with the case

himself or transfer to any other Additional Sessions Judge,

Patna for the speedy trial.

In the result, both these applications are

allowed.

V.K. Pandey                          ( Amaresh Kumar Lal, J.)