High Court Patna High Court - Orders

Shyam Narayan Singh vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Shyam Narayan Singh vs The State Of Bihar on 4 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Revision No.1257 of 2011
                  Shyam Narayan Singh son of Late Mahangu Singh, Resident of
                  Rasen, P.S. Rajpur, Distt. Buxar,                      ........ Petitioner.
                                                  Versus
                  The State Of Bihar                                ........ Opposite Party.
                                      ----------------------------------

For the petitioner : Mr. Surendra Kumar Singh, Adv.

Miss. Sudha Chandra, Adv.

For the State : Mr. Shailendra Kr. Singh, A.P.P.

———————————–

4. 04.11.2011 I.A. No. 2133 of 2011 has been filed under

Section 5 of the Limitation Act for the condonation of delay in

filing this Cr. Revision application.

It has been submitted that although the Cr.

Appeal was dismissed for default on 30.6.2010 but the

petitioner could come to know about dismissal of the Appeal

on 28.8.2011 when the Police came to him and arrested. The

delay in filing this Cr. Revision application is condoned.

The I.A. No. 2133 of 2001 stands allowed.

The accused petitioner has preferred this

Revision application against the Judgment and order dated

30.06.2010 passed by the Additional Sessions Judge Cum

F.T.C. II, Buxar, by which Cr. Appeal No. 15 of 2007 has been

dismissed for default.

The learned counsel for the petitioner submits

that the petitioner had filed Cr. Appeal No. 15 of 2007 against

the Judgment and order dated 17.2.2007 passed by the

learned Judicial Magisrate, 1st Class, Buxar, in G.R. No. 1277

of 2001, Trial No. 207 of 2007. The petitioner has engaged the
2

Lawyer but during pendency of the Appeal, he left the practice

as a result of which the petitioner could not come to know this

fact and due to non-appearance of the learned counsel for the

petitioner, the Cr. Appeal was dismissed for default. He has

submitted that the Appeal has been filed on good ground and

the case could not have been dismissed for default at least

and the learned Appellate Court should have appointed

Amicus Curiae. He has placed reliance on a decision in the

case of Md. Shakoor Ali Vrs. State of Assam reported in

2011(2), P.L.J.R. S.C. 67.

The learned counsel for the State could not

controvert the contention of the petitioner while opposing his

prayer.

After hearing the learned counsel of both the

parties and on perusal of the impugned order, it appears that

the impugned order is not fit to be sustained.

The impugned order is set aside and the Cr.

Appeal No. 15 of 2007 is remanded to the Court of Additional

Sessions Judge, F.T.C.-II, Buxar, for disposal in accordance

with law.

It is submitted that the petitioner has been

arrested on 22.8.2011 and since then he has been in custody.

The petitioner above named, will be released on

bail on furnishing bail bond of Rs.10,000/- (Ten thousand) with

two sureties of the like amount each to the satisfaction of

Satyendra Singh, Judicial Magistrate, 1st Class, Buxar or his
3

successor in connection with G.R. Case No. 1277 of 2001,

T.R. No. 207 of 2007.

In the result, this Revision Application stands

allowed.

( Amaresh Kumar Lal, J.)
S.Ali