IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41690 of 2010
RAJESH BHARDWAJ, Son of Sri Ganesh Prasad Singh, resident of
13/2 , Anandpuri, West Boring Canal Road, Police Station-
Shrikrishnapuri, District-Patna ---------------- Petitioner
Versus
THE STATE OF BIHAR
-----------
03 14-12-2010 Heard Sri Y.V. Giri, learned Senior Counsel for the
petitioner, Sri N.A. Shamsi, learned counsel for the informant and
Sri Manish Kumar, learned Addl.Public Prosecutor for the State.
The petitioner, who is in custody in connection with
Sessions Trial No.106 of 2010 arising out of Arrah G.R.P.S. Case
No.73 of 2007 for the offences under Section 302 and other allied
Sections of the Indian Penal Code, has prayed for grant of bail
provisionally.
In the peculiar facts and circumstances , the present case
has been taken up out of turn due to the reason that father of the
petitioner, who was a Senior Advocate of this Court died in the
intervening night of 13th /14th December,2010. It was submitted by
Sri Y.V. Giri, learned Senior Counsel appearing on behalf of the
petitioner that the dead body of the father of the petitioner is laying
in the house and for doing last rites, it is necessary that he may be
directed to be released on provisional bail.
Sri N.A. Shamsi , learned counsel appearing on behalf of
the informant as well as Sri Manish Kumar, learned Addl.Public
Prosecutor for the State have fairly not objected to the prayer made
on behalf of the petitioner.
2
Keeping in view the sad demise of the father of the
petitioner, who was Senior Advocate of this Court, for the purpose
of doing last rites, it is desirable to extend the privilege of bail
provisionally to the petitioner for a period of three weeks. Let the
petitioner be released on provisional bail till 3rd January,2011 on
furnishing bail bond of Rs.10,000/-( ten thousand) with two sureties
of the like amount each to the satisfaction of Addl. Sessions
Judge,IInd , Arrah in connection with Sessions Trial No.106 of
2010 arising out of Arrah G.R.P.S. Case No.73 of 2007 .
It is made clear that the petitioner shall surrender on 4th
January, 2011 before the court below. After surrendering the
petitioner is required to file an affidavit to inform this Court that he
has complied the order of this Court.
Let the order be communicated to the court below through
fax at the cost being deposited by the petitioner.
NKS/- ( Rakesh Kumar, J.)