High Court Patna High Court - Orders

Hari Bol Jha vs The State Of Bihar on 23 March, 2011

Patna High Court – Orders
Hari Bol Jha vs The State Of Bihar on 23 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No. 8483 of 2011
              HARI BOL JHA, S/o Late Sudhir Jha, Resident of
             Village - Anadipur, P.S.- Kahalgaon, District - Bhagalpur .
                                            Versus
                                  THE STATE OF BIHAR .
                                          -----------

2 23.03.2011 Heard Sri Subodh Kumar Jha, learned counsel

for the petitioner and Smt. Indu Bala Pandey, learned

Addl. Public Prosecutor.

This is the second attempt for grant of bail in

Sessions Trial No. 351 of 2009, arising out of Kahalgaon

P.S. Case No. 382 of 2008, which was registered under

Sections 302, 201, 120B/34 of the Indian Penal Code and

Section 27 of the Arms Act.

Earlier prayer for bail of the petitioner was

rejected only on the ground that trial had already

commenced and five witnesses were examined, and

accordingly, his bail was rejected on 12.3.2010, vide Cr.

Misc. No. 5968 of 2010, directing the Trial Court to

conclude the trial expeditiously, and preferably, within a

period of nine months from the date of receipt /

production of a copy of the order.

Learned counsel for the petitioner while

referring to order dated 10.2.2011, passed by the learned

Trial Court, submits that out of thirteen witnesses, till

date, only eight witnesses have been examined. On earlier

occasion, when bail was rejected, five witnesses had

already been examined.

2

Learned counsel for the petitioner further

submits that after rejection of prayer for bail of the

petitioner on 12.3.2010 other accused persons of the

present case, almost in similar circumstances, had

approached this court for grant of anticipatory bail, which

has been allowed on 30.6.2010, vide Cr. Misc. No. 20925

of 2010. By the said order, it was submitted, that co-

accused Bharat Bhusan Jha @ Laddu Jha, Laxman Yadav

and others have been granted privilege of anticipatory

bail. This fact has not been disputed by learned Addl.

Public Prosecutor.

In view of changed circumstances, i.e. grant of

anticipatory bail to other co-accused, almost in similar

circumstances, there is no reason to deny the prayer for

bail of the petitioner.

Let the petitioner, Hari Bol Jha, be enlarged on

bail on furnishing bail bond of Rs. 10,000/- (Rupees ten

thousand) with two sureties of the like amount each to

the satisfaction of learned Additional Sessions Judge,

Fast Track Court No. V, Bhagalpur, in connection with

Sessions Trial No. 351 of 2009, arising out of Kahalgaon

P.S. Case No. 382 of 2008, with a condition, that on each

and every date, the petitioner shall remain physically

present before the Trial Court, failing which, his bail bond

shall stand automatically cancelled. However, in case of
3

exigency, on prior permission of the Trial Court, the

petitioner can remain absent on a particular date.

( Rakesh Kumar, J.)

Praful