High Court Patna High Court - Orders

Parmeshwar Singh & Anr. vs The State Of Bihar on 28 July, 2011

Patna High Court – Orders
Parmeshwar Singh & Anr. vs The State Of Bihar on 28 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellanious No.5902 of 2011
                   =============================================

1. PARMESHWAR SINGH SON OF WARYAN SINGH,
RESIDENT OF SAIDPURA (BADPURA),P.S. NANDED,
DISTRICT NANDED (MAHARASTARA)

2. BHAGVAN DAS ARRORA, SON OF LATE HANSH RAJ
ARORA, RESIDENT OF S.N.T. ROAD, P.S. PRADHAN
NAGAR, DISTRICT DARZILLING (WEST BENGAL)
Versus
The State Of Bihar

——-

03. 28.07.2011 Heard learned counsel for the petitioner and the

State.

The petitioner prays for quashing of the part of

the impugned order dated 05.02.2011 passed by Additional

Chief Judicial Magistrate, Jhanjharpur in Phulparas P.S.

Case No. 43 of 2010 (G.R. No. 209 of 2010).

By the impugned order, the court below has

ordered release of the two trucks in question out of seven

involved in the case on execution of bond and other

undertakings.

Learned counsel appearing for the petitioners

submits that previously also for release of trucks the

concerned had approached this court. In the same

sequence two of the trucks in question involved have been

released merely on furnishing bonds of the value of the

trucks by the court below, however in the present case the

court below directed for release on furnishing bond for

much higher value and other undertakings. Learned

counsel submits that the trucks directed to be released
2

under the order may also be released on furnishing the

bond of the value of trucks in question. In this regular

reference is made to the order dated 19.08.2010 passed in

Cr. Misc. No. 30434 of 2010 (Annexure-2) and the order

dated 11.05.2011 passed in Cr. Misc. No. 16392 of 2011.

Learned counsel for the State is not in a position

to refute the submissions made on behalf of the petitioners.

Considering the facts and circumstance of the

case and the submissions of the parties, in case other two

trucks also involved in the lot of seized vehicles in the above

police case, as submitted, have been released on furnishing

bonds of the value of the truck, the impugned order is

modified only to the extent that the same terms and

conditions shall be applicable for release of the vehicles

under the impugned order subject to the final result of the

above case/confiscation proceeding, if any.

This criminal miscellaneous application stands

disposed as indicated above.

This order may be communicated to the court

below through FAX on the cost being deposited by the

petitioners.

Jagdish/ ( Shailesh Kumar Sinha, J.)