High Court Patna High Court - Orders

Raushan Kumar @ Gautam Kumar vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Raushan Kumar @ Gautam Kumar vs The State Of Bihar on 28 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. REV. No.1180 of 2011
                    Raushan Kumar @ Gautam Kumar, son of Sunil Kumar,
     resident of Mohalla-New Area, P.S.-Nawada (Town), District- Nawada.
                                                            .........Petitioner
                                               Versus
                                       The State of Bihar .
                                                          .......Opposite Party
                                            -----------

3. 28.09.2011 The accused petitioner has preferred this

revision application under Section 53 of the Juvenile

Justice (Care and Protection of Children) Act, 2000

against the order dated 19.08.2011 passed by the learned

Sessions Judge, Nawada in Cr. Appeal (Juvenile)

No.27/2011 by which the order dated 1.08.2011 passed

by the learned Juvenile Justice Board, Nawada in G.R.

Case No.378/2011, Trial No.258/2011 arising out of

Nawada (Town) P.S. Case No.99/2011 under Sections

341, 323, 324 and 307/34 of the I.P.C. and Section 27 of

the Arms Act has been confirmed and the prayer of the

petitioner for grant of bail has been rejected.

Heard Mr. Aditya Prakash Sahay, the learned

counsel for the petitioner and Mrs. I.B. Pandey, learned

counsel for the State.

The main contention of the learned counsel
2

for the petitioner is that the petitioner was declared a

juvenile by the learned Juvenile Justice Board vide order

dated 23.05.2011. His prayer for bail was rejected by the

Juvenile Justice Board vide order dated 1.08.2011.

Against the said order, the petitioner preferred Cr.

Appeal (Juvenile) No.27/2011, which has been

dismissed by the impugned order on the ground that the

release of the petitioner will bring him into association

with known criminal and expose him to moral, physical

and psychological danger and his release would defeat

the ends of justice. He has further submitted that the

petitioner has been in custody since 2.05.2011. He

further submits that the petitioner has no criminal

antecedent.

Learned counsel for the State could not

controvert the contention of the petitioner while

opposing the prayer of the petitioner.

After hearing the learned counsel for both

the parties and on perusal of the materials on record, it

appears that the contention of the learned counsel for the

petitioner is correct. There is no material on record to
3

show that the release of the petitioner will bring him into

association with known criminal and expose him to

moral, physical and psychological danger and his release

would defeat the ends of justice.

Considering the facts and circumstances

stated above, in my opinion, the impugned order is not

fit to be sustained. The impugned order is set aside. The

petitioner above-named is directed to be released on bail

on furnishing bail bond of Rs.10,000/-with two sureties

of the like amount each to the satisfaction of learned

Juvenile Justice Board, Nawada in G.R. Case

No.378/2011, Trial No.258/2011 arising out of Nawada

(Town) P.S. Case No.99/2011 on the following terms

and conditions :

(i) One of the bailors will be the

mother of the petitioner.

(ii) Mother of the petitioner will

produce the petitioner in the

court if and when required.

(iii) The petitioner will not indulge

in similar or in any other
4

offence.

(iv) In case of his absence for two

consecutive dates or in case of

violation of the terms of the

bail, his bail bond will be

liable to be cancelled by the

learned Juvenile Justice Board

and he will be taken into

custody.

In the result, this application is allowed.

V.K. Pandey ( Amaresh Kumar Lal, J.)