High Court Patna High Court - Orders

Rajesh Kumar vs The State Of Bihar on 27 June, 2011

Patna High Court – Orders
Rajesh Kumar vs The State Of Bihar on 27 June, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.19842 of 2011
RAJESH KUMAR @ Rajesh Singh, s/o Late Suresh Prasad Singh resident of
village- Dangi Tola, Rajgir, P.S. Rajgir, District Nalanda.... Petitioner.
                                        Versus
                              THE STATE OF BIHAR
                                      -----------

2. 27.06.2011 Heard Mr. Amresh Kumar Sinha, learned

for the petitioner and Mr. Shantanu Kumar, learned

A.P.P. for the State.

It is submitted that the petitioner was granted

bail by police itself and after investigation charge-sheet

was submitted against him only under Section 354 I.P.C.

but the learned Chief Judicial Magistrate, Nalanda took

cognizance for the offence punishable under Sections

323, 354, 376/511 and transferred the case to the Court

of SDJM, Nalanda.

Considering the facts and circumstances of

this case, the petitioner must honour the terms of police

bail and appear before the learned magistrate without any

delay. In case the petitioner appears before the court

below within a period of six weeks, the court below shall

consider his prayer for bail in accordance with law

keeping in view the well established principle that a

person who is already on bail shall not be denied such
2

privilege unless there is any allegation of misuse etc.

With the aforementioned observation, this

application for anticipatory bail is disposed of.

Let a copy of this order be communicated to

the Court below through Fax on the cost being deposited

by the petitioner.

kanchan                   (Amaresh Kumar Lal, J.)