High Court Patna High Court - Orders

Rakesh Yadav @ Rakesh Singh vs The State Of Bihar on 16 November, 2011

Patna High Court – Orders
Rakesh Yadav @ Rakesh Singh vs The State Of Bihar on 16 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.32645 of 2011
                 ======================================================
                 Rakesh Yadav @ Rakesh Singh, S/O Satya Narayan Yadav, resident of
                 Village-Degodihari, P.S. Charpokhari , District-Bhojpur, Ara.
                                                                        .... ....   Petitioner/s
                                                   Versus
                 The State of Bihar .
                                                           .... .... Opposite Party/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s : Mr. Rajiv Ranja, Advocate
                 For the Opposite Party/s   :   Mr. Fahimuddin, A.P.P.
                 ======================================================
                 CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                 ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

2 16-11-2011 Heard.

The present petition has been filed on behalf of the

petitioner no.3 of Cr. Misc. No. 12121 of 2010 seeking

modification of order dated 03.05.2010, whereby the petitioner

nos. 2 to 5 were granted anticipatory bail in the event of their

arrest or surrender within a period of four weeks from that date in

connection with Charpokhari P.S. Case No. 57 of 2009 pending in

the court of learned Chief Judicial Magistrate, Bhojpur, Ara. It is

submitted that though other petitioners surrendered in the court

below within the time prescribed and were enlarged on bail in

terms of aforesaid order dated 03.05.2010 passed in Cr. Misc. No.

12121 of 2010, but for certain unavoidable reasons, the petitioner

could not surrender in the court below within time prescribed by
Patna High Court Cr.Misc. No.32645 of 2011 (2) dt.16-11-2011

2

this Court. Therefore, it is submitted that unless and until, period

of surrender is enlarged, the petitioner shall not be released on

bail.

On the facts and in the circumstances, if the petitioner

surrenders on or before 2nd December 2011 in connection with

Charpokhari P.S. Case No. 57 of 2009 pending in the court of

learned Chief Judicial Magistrate, Bhojpur, Ara, then he shall be

enlarged on bail in terms of aforesaid order dated 03.05.2010

passed in Cr. Misc. No. 12121 of 2010.

With the aforesaid observations and directions, the order

dated 03.05.2011 stands modified to the extent indicated and

present application stands disposed of.

Let this order be communicated to the court below

through FAX at the cost of the petitioner.

(Birendra Prasad Verma, J)

Anjani /-