High Court Patna High Court - Orders

Ujjwal Kumar vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Ujjwal Kumar vs The State Of Bihar on 9 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CR. REV. No.1201 of 2011
                 Ujjwal Kumar Minor Son Of Sri Ram Lalit Prasad Singh
                 Resident of Village- Gamharia, Police Station- Majorganj in the
                 District Of Sitamarhi, presently residing in the Officers Flat,
                 Begusarai Police Line, Police Station- Begusarai Town in the
                 District Of Begusarai ,through his natural guardian and mother
                 Punam Singh, wife of Sri Ram Lalit Prasad Singh, Resident of
                 Village - Gamharia, Police Station - Majorganj in the District of
                 Sitamarhi.
                                                            ..............Petitioner
                                               Versus
                              The State Of Bihar
                                                           .........Opposite Party
                                             -----------

3. 9.11.2011 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 25.08.2011 passed by the learned

Sessions Judge, Begusarai in Cr. Appeal No.80/2011 by

which the order dated 19.07.2011 passed by the learned

Juvenile Justice Board, Begusarai in Begusarai Town P.S.

Case No.355 of 2010 under Section 379 of the I.P.C. has

been confirmed and the prayer of the petitioner for grant of

bail has been rejected.

Heard Mr. Akhileshwar Prasad Singh, the

learned senior counsel for the petitioner and Mrs.

I.B.Pandey, learned counsel for the State.

The main contention of the learned counsel for
2

the petitioner is that the petitioner has been declared a

juvenile by the learned Juvenile Justice Board vide order

dated 13.07.2011. His prayer for bail was rejected by the

Juvenile Justice Board vide order dated 19.07.2011.

Against the said order, the petitioner preferred Cr. Appeal

No.80/11, which has been dismissed by the impugned

order. It is submitted that the petitioner has been remanded

in this case on 13.07.2011. He has further submitted that a

report has been called for from the Probation Officer,

Begusarai through the Juvenile Justice Board, Begusarai,

which has been received vide letter no.89 dated

28.09.2011. It shows that the petitioner has become addict

of intoxication and his father will get him treated so that

the petitioner could get relief from intoxication. He has

further submitted that the family of the petitioner has no

criminal antecedent. In the report, it has also been

recommended that an opportunity should be given to the

petitioner for his treatment.

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
3

parties and on perusal of the materials on record as well as

report, it appears that the contention of the learned counsel

for the petitioner is correct. The petitioner has been in

custody since 28.09.2010 and has been remanded in this

case on 13.07.2011.

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, Begusarai in Begusarai Town P.S. Case

No.355 of 2010 on the following terms and conditions :

(i) Father and Mother of the

petitioner will be the bailors.

(ii) They will produce the petitioner

in the court if and when

required.

(iii) The petitioner will not indulge

in similar or in any other

offence.

(iv) In case of his absence for two
4

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.

Let this order be communicated to the court below

through fax at the cost of the petitioner.

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