High Court Patna High Court - Orders

Purushottam Kumar &Amp; Ors vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Purushottam Kumar &Amp; Ors vs State Of Bihar on 19 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.41200 of 2010
                   1. Purushottam Kumar,
                   2. Amit Kumar,
                   3. Manoj Kumar
                     All above sons of Shri Narayan Kumar, residents of
                     village- Parsauni Kapur, P.S.-Patahi, District- East
                     Champaran (Motihari). --- Petitioners.
                                            Versus
                                STATE OF BIHAR--Opp. Party.
                                             -----------

2/ 19-11-2010 Heard the parties.

The petitioners apprehend their arrest in a

criminal prosecution for offence under section 307/34 and

some other allied offences under the Indian Penal Code.

It is submitted that the petitioners are named in

the F.I.R. and there is allegation of assault against them

also besides others. It is also submitted that there is

counter version from the side of the accused persons, vide

Annexure-3. However, on close of investigation the police

has submitted final form vide Annexure-2 for offences

under section 341, 323, 325, 447 and 504 of the Indian

Penal Code, which all are bailable. In that view of the

matter, the petitioners were granted bail by the police in

terms of section 436(1) Cr. P. C. However, subsequently,

the learned Magistrate disagreed with the police report and

has taken cognizance under sections 341, 323, 325, 447,

504 and 307 of the Indian Penal Code. Hence, this

application for anticipatory bail.

Learned counsel for the State has opposed the
2

prayer for anticipatory bail and has submitted that since

the petitioners had surrendered before the police and were

on police bail, therefore, the present application for

anticipatory bail is not maintainable. Learned counsel for

the State appears to be correct.

The present anticipatory bail application is not

maintainable in the facts and circumstances stated above.

However, there is no allegation that after grant of bail by

the police, the petitioners have misused the privilege of

bail. Similar matters came up for consideration before this

Court in case of Mahendra Prasad Singh Vrs. The State

of Bihar, reported in 2004 (3) PLJR 491 as also in the

case of Jagnarayan Yadav @ Babajee Yadav and others

Vrs. State of Bihar, reported in 2010(2) PLJR- 684 and

in those cases, it was held that though petition for

anticipatory bail was not maintainable, but once such

accused persons surrender in the court below, then their

prayer for regular bail was required to be considered

favourably.

In the light of the observations made in those two

cases, namely, Mahendra Prasad Singh (Supra) and

Jagnarayan Yadav @ Babajee Yadav and others (Supra),

the present application is disposed of with a direction to

the petitioners to surrender in the court below in

connection with Patahi P.S. Case No. 13 of 2010, pending
3

in the court of learned Subdivisional Judicial Magistrate,

East Champaran, within a period of four weeks from today

and on their surrender, their prayer for regular bail shall

be disposed of in the light of observations in the judgments

referred to above.

Let this order be communicated through fax at

the cost of the petitioners.

( Birendra Prasad Verma, J.)
BTiwary/