High Court Patna High Court - Orders

Navin Kumar Sharma vs The State Of Bihar & Anr. on 3 November, 2011

Patna High Court – Orders
Navin Kumar Sharma vs The State Of Bihar & Anr. on 3 November, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.29753 of 2011
                         Navin Kumar Sharma
                                Versus
                      The State Of Bihar & Anr.
                               -----------

2/ 03/11/2011 Heard learned counsel for the petitioner as well as

learned APP for the State.

Petitioner has challenged the order dated

23.11.2007 passed by Sri D. S. Srivastava the then Judicial

Magistrate, Gaya in Rampur P.S. Case No. 59 of 2004, G.R.

No.1142 of 2004 whereby and whereunder petitioner, on

account of his absence, been declared as a permanent

absconder and further necessary instruction has been directed

to follow.

From Annexure-4, it is evident that petitioner had

come up before this Court vide Cr.Misc. No. 17711/2010

seeking an anticipatory bail which was disposed of vide order

dated 24.06.2010 in the following manner:-

“Heard learned counsel for the petitioner and
learned counsel for the State.

Petitioner is an accused in a case for the
offences under Sections 441, 323 and 506 of the
I.P.C. He is on Police Bail. All the offence are
bailable. So, anticipatory bail petition is not
maintainable. As he is on Police Bail, he is directed to
continue on the same in connection with Rampur P.S.
Case No. 59 of 2004 pending in the court of J.M.,
Gaya. ”

2

In the background of the direction of this Court

passed on 24.06.2010 whereby petitioner has been directed to

continue with the police bail, now there is no question of

apprehension to the petitioner for getting himself

apprehended and remanded in case he appears before the

learned lower court. Furthermore, so far as the status of

record is concerned, petitioner after his appearance will pray

before the court accordingly, and learned lower court will

pass appropriate order thereupon.

In the aforesaid background, the instant petition is

disposed of.

(Aditya Kumar Trivedi,J.)
perwez