High Court Patna High Court - Orders

Pankaj Kumar Verma vs The State Of Bihar on 3 August, 2011

Patna High Court – Orders
Pankaj Kumar Verma vs The State Of Bihar on 3 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.25246 of 2011
                     Pankaj Kumar Verma S/O. Shyam Chandra Prasad, resident of
                     village-Baigania Colliery Road A.G.M. Quarter Mor Water Tank
                     P.O. and P.S,. Barakar District-Burdwan (W.B).
                                                Versus
                                        The State Of Bihar .
                                              -----------

02. 03.08.2011 This application has been filed seeking anticipatory bail.

Earlier the petitioner had moved this Court in Cr. Misc. No. 37226

of 2009 which was disposed of by order dated 20.11.2009

(Annexure-1). Petitioner was given protection for 06 weeks

whereafter he was required to surrender and pray for bail. In stead of

surrendering in terms of the said order, the present application has

been filed.

Learned counsel for the petitioner submits that the

circumstance have changed inasmuch as the court below has taken

cognizance in the complaint case after the order passed by this Court

on 20.11.2009. It is also submitted that in the complaint case,

petitioner has already been released on bail. Petitioner is seeking

bail in police case being Civil Line P.S. Case No. 280 of 2008.

Be that as it may, petitioner is directed to surrender and

pray for bail. It will be open to the petitioner to bring all facts to the

notice of the learned court below. If any such application is filed,

learned lower court below shall consider and dispose of the same in

accordance law uninfluenced by the present order.

This application is disposed of.

      Devendra                                          (Kishore K. Mandal, J.)