High Court Patna High Court - Orders

Sakal Deo Yadav vs State Of Bihar on 16 June, 2010

Patna High Court – Orders
Sakal Deo Yadav vs State Of Bihar on 16 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.19711 of 2010
                                    SAKAL DEO YADAV
                                             Versus
                                      STATE OF BIHAR
                                           -----------

02/ 16.06.2010 Heard learned counsel appearing on behalf of the petitioner

and learned counsel appearing on behalf of the State.

The petitioner is in custody in connection with Sessions

Trial No. 521 of 2006 / 90 of 2009 arising out of Kawakole P.S. Case

No. 5 of 2005 for offences punishable under Sections 147, 148, 149,

341, 324, 307 and 504 of the Indian Penal Code and Section 27 of the

Arms Act.

This is a case of misuse of the privilege of bail.

Learned counsel for the petitioner submits that the petitioner

has never misused of privilege of bail and was regularly appearing in

the Court concerned. The charge was framed on 20.6.2007 and

thereafter there was no progress in the trial. In the meanwhile, the

petitioner went to Surat for earning his livelihood entrusting the pairvi

on his pairviwar. Learned counsel submits that it is by reason of

absence of pairvi and communication gap that he was never informed

regarding the progress of trial and as a consequence whereof his bail

bond was cancelled on 20.6.2009. The petitioner was taken into

custody on 22.4.2010. Learned counsel for the petitioner submits that

there was no deliberate laches on the part of the petitioner who

undertakes to attend the trial on each and every date without failure.

Having regard to the submissions aforesaid, let the
-2-

petitioner Sakaldeo Yadav be released on bail on furnishing bail bond

of Rs. 10,000/- (rupees ten thousand) with two sureties of the like

amount each to the satisfaction of Additional District and Sessions

Judge, 4th, Nawada in connection with Sessions Trial No. 521 of 2006

/ 90 of 2009 arising out of Kawakole P.S. Case No. 5 of 2005 subject

to the following conditions:

(i) That one of the bailors would be his son Pappu Yadav

who has sworn the affidavit before this Court.

(ii) The petitioner would be attending the trial on each and

every date fixed in the case and the failure on his part to

attend the trial on two consecutive dates without any

reasonable explanation to the satisfaction of the trail

court would confer liberty on the court concerned to

initiate proceedings for cancellation of his bail bonds

and for taking him into custody.

S.Sb/-                               (Jyoti Saran, J.)