High Court Patna High Court - Orders

Nek Moihammed And Anr. vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Nek Moihammed And Anr. vs The State Of Bihar on 14 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Cr. Misc. No.6456 of 2011
           1. Ram Pravesh Yadav, Son of Jamadar Rai, R/o-Vill.-Murlee P.S.-
              Chhauradano, District-East Champaran.
           2. Rukhsana Khatoon, W/o-Late Lal Mohammad, R/o-Vill.-Raghunathpur, P.S.-
              Chhauradano, District-East Champaran.                 -Petitioners.

                                          VERSUS
                  The State of Bihar                                        -Opposite Party.
                                       WITH
                              Cr. Misc. No.4962 of 2011
           1. Nek Mohammed, Son of Rajbali Mian, R/o-Vill.-Gulariya (Pipra), P.S.-Darpa,
              District-East Champaran.
           2. Noor Alam Mian, Son of Adalat Mian, R/o-Vill.-Pipra, P.S.-Darpa, District-
              East Champaran.                                          -Petitioners.
                                      VERSUS
              The State of Bihar                                      -Opposite Party.
                                      -----------

02 14.03.2011 In both these cases the petitioners are in custody in

relation to Chiraiya P.S. Case No.132 of 2010 instituted under various

sections of the Indian Penal Code, read with Arms Act, Explosive

Substance Act and Criminal Law Amendment Act, 1908.

I have perused the order as passed by the 1st Additional

Sessions Judge, East Champaran, Motihari by which their bail

applications have been rejected. I cannot restrain myself but observe

that the said order is an apology for an order. An order rejecting bail

is nevertheless a judicial order passed by a Judicial Officer in his

judicial capacity. Unfortunately, the order reflects as if it has been

passed in a casual manner by an Officer not trained in judicial matters

and it totally lacks judicial temperament. There is absolutely non-

application of mind. The order only says that witnesses have

supported the incident and the case diary shows involvement of the

petitioners and chargesheets have been submitted. The Judicial

Officer and, that too, of the rank of Additional Sessions Judge should
-2-

keep in mind that these orders are subject to judicial review by the

High Court. They are supposed to apply their mind and disclose as to

what is the material as against the petitioner, which persuades the

Court not to grant bail. It cannot throw its responsibility on the High

Court to call of all the records and reexamine the thing. When all the

records were available to him that only shows that the Officers though

writes three pages order is shirking his responsibility, either he lacks

the courage for conviction or refuses to apply his mind judicially.

There must be cogent reasons recorded which can be examined by the

High Court from the order sheet itself.

In such view of the matter, I am left with no option but

to remit the matter back to the learned Judge for reconsideration in

proper perspective without shirking his responsibility and showing his

incompetence in the matter. The learned Judge would be well advised

to reconsider the matter and pass fresh orders within two weeks of

filing of fresh application before him.

Let the order be communicated by FAX to the learned

Judge at the cost of the petitioners.

Let the order also be sent to the Bihar Judicial

Academy so that they may consider teaching the Judicial Officers

about the right approach in writing such orders.

Both the applications are, accordingly, disposed of.

Trivedi/                         (Navaniti Prasad Singh, J.)