High Court Patna High Court - Orders

Ram Prasad Thakur & Ors. vs The State Of Bihar & Anr. on 19 August, 2011

Patna High Court – Orders
Ram Prasad Thakur & Ors. vs The State Of Bihar & Anr. on 19 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.26099 of 2011
                 =============================================

Ram Prasad Thakur & Ors.

…. …. Petitioner/s
Versus
The State Of Bihar & Anr.

…. …. Opposite Party/s
=============================================
Appearance :

For the Petitioner/s : Mr. Manoj Kumar Jha, Adv &
Mr. Om Prakash Tiwary
For the O.P. : Mr. Ajay Kumar Jha, APP
========================

2/ 19th August 2011 Hear the parties.

Petitioners being aggrieved and dissatisfied

with an order dated 20.08.2010 passed by SDJM,

Bhagalpur in G.R. No.531/2009 whereby and where-

under after rejecting a petition under Section 317 of the

Cr.P.C. cancelled the bail bond and issued non bailable

warrant of arrest followed with an order dated 24 th June

2011 passed by the Additional Sessions Judge, FTC-V,

Bhagalpur in Cr. Revision No. 359 of 2010 whereby and

where-under the Revision petition has been dismissed.

The instant petition has been filed invoking

inherent jurisdiction vested with this Court under Section

482 of the Cr.P.C. Submission is that on 20.08.2010
2

though the case was posted for framing of charge but due

to some exigencies petitioners were represented under

Section 317 of the Cr.P.C which was not moved on

account of slackness of conducting Advocate as well as

having the prayer simultaneously to grant adjournment

on the ground of ailment of conducting Advocate so that

they could file a petition for discharge, the same was

rejected by the order impugned resulting cancellation of

bail bond followed with issuance of non bailable warrant

of arrest.

It has been submitted on behalf of the

petitioner that the composite order rejecting the

representation petition filed under Section 317 Cr.P.C

and cancelling the bail bond is non permissible in light of

the judicial pronouncement by this Court reported in

2009(2) PLJR 260 as well as 2011(3) PLJR 286. So

submitted that the order impugned happens to be bad in

law and is accordingly fit to be set aside.

On the other hand, learned APP opposed the

prayer and submitted that the accused-petitioners

adopted dilly delaying tactics just to linger the

proceeding as on previous date alone they were directed
3

to be physically present for framing of charge. That

means to say, they were all aware with the intention of

the Court.

Whether the Court is competent to reject 317

Cr.P.C and simultaneously empowered to cancel bail

bond, for which I would like to refer paragraph-16 of the

decision reported in 2009 (2) PLJR 260;

” Section 317 Cr.P.C. provide for
inquiries and trial being held in the absence of
accused in certain cases. However, if the
Magistrate finds that personal appearance of
the accused is necessary, he would direct that
accused would no longer be represented on the
next date by a pleader under Section 317
Cr.P.C. but would appear in person. If the
accused in spite of such order does not appear
in person, it would be open for the learned
Magistrate to issue warrant of arrest and
proceed in accordance with the procedure
prescribed in Chapter-VI of the Cr.P.C. and
may also cancel bail and bail bond and proceed
in accordance with Chapter-XXXIII of the
Cr.P.C. It does not appear from the order of the
preceding dates i.e. 31.1.2008, 26.3.2008 that
personal attendance of petitioner would no
longer be dispensed with, and he is required to
attend in person. The Magistrate in view of
Section 317(1) Cr.P.C. ought to have given an
opportunity to an accused to appear in person
who was being allowed to be represented
through a pleader. The order of preceding dates
in the case on the contrary shows that
Magistrate in fact accepted the representation
under Section 317 Cr.P.C. The Magistrate has
to follow the procedure prescribed therein, if it
does not dispenses with his personal attendance.
A Magistrate while rejecting a representation
4

under Section 317 Cr.P.C cannot at the same
time cancel bail bond and issue non-bailable
warrant of arrest if on preceding dates has not
clearly directed that personal attendance under
Section 317 Cr.P.C. will no longer be dispensed
with. The Court ought to provide a reasonable
opportunity to the accused to appear in person
whose representation was earlier being allowed
under Section 317 Cr.P.C.. In this case it
appears that trial lingered as a co-accused Prem
Prakash was absconding. Learned counsel for
the petitioner has also submitted that there have
been no laches in his part.

From the aforesaid citation it is evident that

the learned lower court was wrong in his action while

rejecting petition under Section 317 of the Cr.P.C.

simultaneously cancelling the bail bond and issuing non

bailable warrant of arrest. The same principle has also

been reiterated subsequently in 2011(3) PLJR 286.

In the aforesaid facts and circumstances, the

order impugned is set aside. Consequent thereupon, the

instant petition is allowed.

(Aditya Kumar Trivedi, J.)
perwez