High Court Patna High Court - Orders

Talebar Yadav @ Taleshwar Rai vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Talebar Yadav @ Taleshwar Rai vs The State Of Bihar on 28 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR.MISC. NO.7127 OF 2011
                   TALEBAR YADAV @ TALESHWAR RAI,S/O LATE
                   KHULI RAI, R/O VILLAGE BHUAPUR, P.S
                   PANDARAK, DIST. PATNA.
                                            .....................PETITIONER.

                                      VERSUS
                   THE STATE OF BIHAR.
                                      ...........................OPPOSITE PARTY.
                            -----------

03/ 28.09.2011 Heard counsel for the petitioner.

No one appears for the State.

The prayer for bail of the

petitioner was earlier rejected vide order

dated 19.11.2009 in Criminal Miscellaneous

No.39845 of 2009, with an observation that

the petitioner could renew his prayer for

bail after a period of one year, if in the

meantime, the trial of the petitioner did

not get concluded.

Learned counsel for the petitioner

submits that the trial of the petitioner

has not made any headway. This Court

earlier by an order dated 12.05.2011 had

not only directed the petitioner to file a

supplementary affidavit as with regard to

the criminal antecedent but had also called

for a report from the Court below as to the

present stage of trial.

The trial Court in its report dated
2

01.06.2011, has mentioned that though the

charges were framed against the petitioner

on 30.04.2010, the prosecution has not

produced any witness till date.

Keeping in view the aforementioned

aspect and also the fact that the

petitioner is in custody since, 21.07.2009

i.e for a period of over two years and that

the petitioner claims that he has got no

criminal antecedent, this Court would

direct for release of the petitioner,

namely, Talebar Yadav on bail, on

furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of the

Additional Sessions Judge-1st, Barh in

connection with Pandarak P.S case no. 25 of

2005 in Sessions Trial No. 298 of 2010

subject to the following three conditions:-

          i)       The    two     bail        bonds       will      be

          furnished,            one     by     the       Government

          servant         and    the       other     by a        close

          family relative.

          (ii)       The        petitioner          will     remain

present in course of trial on each

and every day and his absence even
3

for a single day would

automatically entail the

consequences of cancellation of his

bail.

(iii) The petitioner in case is now

made accused in any other criminal

case,that would itself lead to

cancellation of his bail.

Ranjan (Mihir Kumar Jha, J.)