Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Thakur vs The State Of Bihar
2025 Latest Caselaw 1237 Patna

Citation : 2025 Latest Caselaw 1237 Patna
Judgement Date : 20 January, 2025

Patna High Court

Ashok Thakur vs The State Of Bihar on 20 January, 2025

Author: Rajiv Roy
Bench: Rajiv Roy
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL APPEAL (SJ) No.4228 of 2024
           Arising Out of PS. Case No.-38 Year-2023 Thana- SC/ST District- Madhubani
     ======================================================
1.    Ashok Thakur Son of Kishori Thakur Village- Faint, Ps- Basopatti, Dist-
      Madhubani
2.   Pawan Thakur Son of Kishori Thakur Village- Faint, Ps- Basopatti, Dist-
     Madhubani
3.   Punita Kumari wife of Surendra Thakur Village- Faint, Ps- Basopatti, Dist-
     Madhubani P/A- Belour, Ps- Manigachhi, Dist- Darbanga

                                                                       ... ... Appellant/s
                                           Versus
1.   The State of Bihar
2.   Ramchandra Ram Son of Late Dukhmochan Ram Village- Faint, Ps-
     Basopatti, Dist- Madhubani

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Appellant/s     :        Mr.Subhash Kumar Jha, Advocate
     For the Respondent/s    :        Mr.Binay Krishna, APP
     For the informant       :        Mr.Ravi Prakadh, Advocate
                                      Mr. Udeshya Kumar Yadav, Advocate
                                      Mr. Rajesh Kumar, Advocate
                                      Mr. Vinod Kumar, Advocate
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAJIV ROY
     ORAL JUDGMENT
     Date : 20-01-2025

                  Heard the parties.

                  2. Pursuant to the last order of coordinate bench, SI,

      Aman Kumar Singh is present in the Court.

                  3. The present application has been preferred for

      setting aside the Order dated-10.06.2024, passed in G.R. No. 77

      of 2023/S.C. & S.T. P.S. Case No. 38 of 2023, by the learned

      Additional Sessions Judge Cum Special Judge, S.C. & S.T. Act

      Madhubani, by which he has pleased to pass an order of
 Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025
                                            2/20




         proclamation (U/sec.-82 of Cr. P.C. process) against the

         appellants in connection with S.C. & S.T. P.S. Case No. - 38 of

         2023, dated 10.06.2023, corresponding to G.R. No.- 77 of 2023

         registered for offence u/sec.- 341, 323, 504, 354(B), 379, 506/34

         of Indian Penal Code and Section and 3/4 of Daiyn Act and

         sections 3(i)(r)(s)(w), 3(2)(va) of S.C. & S.T. Act 1983 as

         neither summon nor B.W. and N.B.W. have been issued against

         the appellants nor Tamila of same are available on record.

                      4. As per the prosecution story, the informant alleged

         that eyeing his piece of land, the accused came and wanted to

         construct the house. When the informant objected, was abused

         by taking caste name and allegation against these appellants

         is/are that he put a towel around his neck and tried to press it

         while other accused outraged the modesty of his wife as also

         took away certain amount/ornaments. As the Police earlier

         failed to lodge FIR, filed complaint whereafter finally the FIR

         was lodged.

                      5. The case came to be registered on 10.06.2023. The

         investigation took place in the matter and finally on 18.12.2023,

         the Police submitted petition before the concerned Court for

         issuance of warrant against the accused persons including these

         appellants. The order as such was received by the Police on
 Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025
                                            3/20




         20.12.2023

by which non bailable warrants were issued against

all the accused persons including the appellants.

6. From the record, it seems that the other accused

persons immediately preferred bail after surrendering before the

Count on 27.01.2024 and they were extended the relief.

However, the appellants evaded arrest. The case diary shows

that the Police visited the house of the appellants alongwith the

warrant on 18.01.2024 but the accused were found absconding.

On 28.02.2024 again, the Police tried to execute the warrant but

found the accused absconding. The same fact has been recorded

by the Police in the case diary on 06.04.2024 and thereafter on

05.06.2024.

7. It was in the said background that the Police

through the State submitted petition by returning the non-

bailable warrant against the accused, Ashok Thakur, Pawan

Thakur and Punita Kumari with further prayer to the Court to

pass an order for putting up the poster against the accused

persons under section 82 of the Cr. P.C.

8. On 20.06.2024, the Court accepted the said

prayer/petition of the Police and accordingly, an order was

passed. Learned counsel for the appellants upon query by the

Court whether they preferred anticipatory bail, it was submitted Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

that in the month of September, 2024, anticipatory bail was

preferred which was rejected by the concerned Court. Later, Cr.

Appeal (SJ) No. 4944 of 2024 was filed against the said order

by the appellants herein in which interim protection has been

granted on 30.10.2024 by the coordinate bench and is presently

pending before the learned Special Judge, (S.C & S.T. Act),

Madhubani.

9. Thereafter, the present petition has been filed by

the same set of accused persons challenging the order dated

10.06.2024.

10. It is the case of the appellants that from the order

dated 10.06.2024, it is not reflected that the non-bailable

warrant was returned to the Court whereafter having been

satisfied, the aforesaid order was passed. He submits that in that

background, interference is required.

11. Learned counsel for the appellants further

submitted that they are the resident under the jurisdiction of

Basopatti Police Station whereas the case has been lodged under

SC/ST Act and as such the Police in view of the section 79 of

the Cr.P.C. was required to take the police officials of Basopatti

Police Station in confidence before making a raid on their

house.

Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

12. He has taken this Court to section 79 of the

Cr.P.C. which read as follows:

1.When a warrant directed to a police

officer is to be executed beyond the local

jurisdiction of the Court issuing the

same, he shall ordinarily take it for

endorsement either to an Executive

Magistrate or to a police officer not

below the rank of an officer-in-charge of

a police station, within the local limits of

whose jurisdiction the warrant is to be

executed.

2.Such Magistrate or police officer shall

endorse his name thereon and such

endorsement shall be sufficient authority

to the police officer to whom the warrant

is directed to execute the same, and the

local police shall, if so required, assist

such officer in executing such warrant.

3.Whenever there is reason to believe

that the delay occasioned by obtaining

the endorsement of the Magistrate or

police officer within whose local

jurisdiction the warrant is to be executed Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

will prevent such execution, the police

officer whom it is directed may execute

the same without such endorsement in

any place beyond the local jurisdiction of

the Court which issued it.

13. It is his further submission that process required

under section 82 of the Cr.P.C. was not followed again by the

learned Court inasmuch his satisfaction is missing. In support

of his case, learned counsel for the appellants has drawn

attention of this Court to an order of learned Single Judge

(Sanjay Kumar vs. the State of Bihar & Anr.) as his Lordship

then was in Cr. Misc. No. 629 of 2018 with specific reference to

paragraph 23 which read as follows:

23. In Inder Mohan Goswami (supra)

as to when a поп bailable warrant of

arrest can be issued has been

succinctly set out by the Supreme

Court by emphasizing that arrest or

imprisonment means deprivation of

rights to individual and, thus, the

courts have to be extremely careful

before issuing non-bailable warrant of

arrest. In the said case, the Supreme Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

Court observed-

"53. Non-bailable warrant should

be issued to bring a person to

court when summons of bailable

warrants would be unlikely to

have the desired result. This

could be when:

• it is reasonable to believe that

the person will not voluntarily

appear in court, or

• the police authorities are unable

to find the person to serve him

with a summon, or

• it is considered that the person

could harm someone if not placed

into custody immediately.

54. As far as possible, if the court

is of the opinion that a summon

will suffice in getting the

appearance of the accused in the

court, the summon or the bailable

warrants should be preferred. Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

The warrants either bailable or

non- bailable should never be

issued without proper scrutiny of

facts and complete application of

mind, due to the extremely

serious consequences and

ramifications which ensue on

issuance of warrants. The court

must very carefully examine

whether the Criminal Complaint

or FIR has not been filed with an

oblique motive

55. In complaint cases, at the first

instance,the court should direct

serving of the summons along

with the copy of the complaint. If

the accused seem to be avoiding

the summons, the court, in the

second instance should issue

bailable warrant. In the third

instance, when the court is fully

satisfied that the accused is Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

avoiding the court's proceeding

intentionally, the process of

issuance of the non bailable

warrant should be resorted to

Personal liberty paramount,

therefore, we caution courts at

the first and second instance to

refrain from issuing non-bailable

warrants.

56. The power being

discretionary must be exercised

judiciously with extreme care and

caution. The court should

properly balance both personal

liberty and social interest before

issuing warrants. There cannot

be any straight-jacket formula for

issuance of warrants but as a

general rule, unless an accused

charged with the commission of

as offence of a heinous crime and

is feared that he is likely to Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

tamper or destroy the evidence or

is likely to evade the process of

low, issuance of non-bailable

warrants should be avoided.

57. The Court should try to

maintain proper balance between

individual liberty and the interest

of the public and the State while

issuing non bailable warrant.

14. However, learned counsel concedes that the order

relates to non-bailable warrant and not to section 82 of the

Cr.P.C. .

15. He has further drawn attention of this Court to

another learned Single Judge order (Ajeet Kumar vs. the State

of Bihar & Anr.) on 14.08.2024 in Cr. Misc. No. 66151 of

2023 with specific reference to sub paragraph 21 of paragraph

10 of the in which quoting Sanjay Kumar's case, the following

observation has been made.

21.In the present case, as seen

above, after issuance of summonses

there is no report that they were

served upon the accused persons Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

and in absence of service report of

the summonses, the court issued

warrants of arrest against the

accused persons. Further, in

absence of service report of

bailable warrants of arrest, the

court issued non- bailable warrants

of arrest against the accused

persons. Furthermore, there being

no report regarding service of

summonses, bailable warrants of

arrest and non-bailable warrants of

arrest and without expressing

satisfaction that the accused

persons are absconding or

concealing themselves, the learned

Magistrate passed order for

publishing a written proclamation

requiring the petitioner to appear

before the court and even without

satisfying himself as to whether

written proclamation was even Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

published again issued a composite

order under Section 82 and 83 of

the Cr.P.C.

16. Again it is the submission of the learned counsel

for the appellants that it relates to issuance of warrant after

summons were issued. Lastly, he has relied on the order of

learned Single Judge of Allahabad High Court (Pradeep

Agnihotri vs. the State of U.P. & Anr.) with specific reference

to paragraph-10 which read as follows:

10. The Apex Court in the case in

re: Inder Mohan Goswami and

another vs. State of Uttaranchal and

others reported in (2007) 12 SCC 1

has observed the mechanism as to

how the liberty of any person may

be curtailed inasmuch as every

citizen has got fundamental right of

his liberty under Article 21 of the

Constitution of India. Such liberty

may be curtailed by the court

concerned if the court has got

specific and cogent reason and that Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

reason must be mentioned while

issuing the proclamation order. The

relevant paras-53. 54. 55. 56 & 57

of the aforesaid case are being

reproduced here under:-

                                             "When            non-bailable   warrants

                                             should be issued.

53. Non-bailable warrant should be

issued to bring a person to court

when summons of bailable warrants

would be unlikely to have the

desired result. This could be when:

"it is reasonable to believe that the

person will not voluntarily appear

in court, or "the police authorities

are unable to find the person to

serve him with a summon, or "it is

considered that the person could

harm someone if not placed into

custody immediately.

54. As far as possible, if the court is

of the opinion that a summon will Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

suffice in getting the appearance of

the accused in the court, the

summon or the hailable warrants

should be preferred. The warrants

either bailable or non-bailable

should never be issued without

proper scrutiny of facts and

complete application of mind, due to

the extremely serious consequences

and ramifications which ensue on

issuance of warrants. The court

must very carefully examine

whether the Criminal Complaint or

FIR has not been filed with an

oblique motive.

55 In complaint cases, at the first

instance, the court should direct

serving of the summons along with

the copy of the complaint. If the

accused seem to be avoiding the

summons, the court, in the second

instance should issue bailable Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

warrant. In the third instance, when

the court is fully satisfied that the

accused is avoiding the courts

proceeding intentionally, the

process of issuance of the non-

bailable warrant should be resorted

to. Personal liberty is paramount,

therefore, we caution courts at the

first and second instance to refrain

from issuing non-bailable warrants.

56. The power being discretionary

must be exercised judiciously with

extreme care and caution. The court

should properly balance both

personal liberty and societal

interest before issuing warrants.

There cannot be any straight-jacket

formula for issuance of warrants

but as a general rule, unless an

accused is charged with the

commission of an offence of a

heinous crime and it is feared that Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

he is likely to tamper or destroy the

evidence or is likely to evade the

process of law, issuance of non-

                                             bailable         warrants   should      be

                                             avoided.

                                             57.    The       Court   should   try   to

                                             maintain proper balance between

individual liberty and the interest of

the public and the State while

issuing non-bailable warrant."

17. It is his submission that the Court concerned

having not recorded the return of the warrant as also

satisfaction, the order is fit to be interfered with.

18. Learned Counsel for the State on the other hand

has again taken this Court to paragraph 121 of the case diary in

which it has been recorded that the non-bailable warrant against

the accused persons are being returned with a prayer to issue

order for affixing poster against them. He submits that though

the actual line may be missing in the order, it has to be read in

totality with the case diary where it is clear that the Police

returned the non-bailable warrant and made request for affixing

the poster on the house of the accused persons and as such in Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

that background, no case of the appellants is/are made out.

19. It is his further submission that the orders which

the learned counsel for the appellants has drawn attention of this

Court relates to issuance of summons and subsequently, the

warrant which in turn can not be compared with the present case

where it is clear from the facts that after the issuance of the

non-bailable warrant was issued by the Court, upon knowledge,

though some of the accused persons chose to surrender and take

bail, the present appellants chose to look the other way and the

Police after repeatedly raiding the house found them to be

absconding from their house, in that background, when the case

diary records that non-bailable warrants is/are returned with

prayer for the issuance of an order for affixing the poster

against the accused persons, there is no illegality in the said

order.

20. So far as the respondent no.2 represented by his

lawyer is concerned, the submission is that despite the

occurrence having taken place two years ago with the specific

allegation against appellant no.1 Ashok Thakur that he put a

towel around the neck of the victim to choke his respiration,

successfully evaded arrest and now despite getting interim

protection granted in belated anticipatory bail application wants Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

to stable the proceeding.

21. Having gone through the facts of the case as also

the material on record and the submissions put forward herein,

this Court finds force in the submission put forward by the

learned Counsel for the State as also learned Counsel for the

respondent no.2. The facts will always get priority in such

cases. The fact remains that an FIR came to be lodged on

10.06.2023 with specific allegations, the appellants chose not to

take recourse to the legal remedy, much later, arrest warrant

came to be issued. Immediately, the other accused persons

surrendered and took bail, dates of which have already been

recorded above.

22. The appellants specially appellant no.1 against

whom specific allegation has been made however, chose to look

other way. It is not his case that he alongwith the other two

appellants immediately went for anticipatory bail and upon

rejection moved this Court for grant of relief. It was only after

the Police failed to arrest them, petition was filed after returning

the non-bailable warrant, the appellants came out of deep

slumber and two different petitions have been filed, one after

rejection of their anticipatory bail by the court concerned

through Cr. Appeal No. 4944 of 2024 for anticipatory bail as Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

stated above in which they are under interim protection as also

the present appeal.

23. So far as the orders passed by the different learned

Single Benches of Patna High Court as well as Allahabad High

Court are concerned, learned State counsel rightly pointed out

that the same relates to summon/warrant and the facts of the

said case in no way matches the present case where different

dates clearly show that the Police took recourse to all the

remedy and only after passage of one year and when the

appellants chose not to seek any legal remedy while evading

arrest, went for the issuance of process under section 82 of the

Cr.P.C. after returning the arrest warrants which was granted.

24. Though the Court concerned should have been

cautious in recording certain facts which is mandated under

section 82 of the Cr.P.C., that cannot be a ground to set aside the

said order when it is seen in totality and particularly when the

appellants remained in deep slumber for a long period.

25. In that background, this Court is of the opinion

that no case of interference is made out in the present petition. It

is accordingly rejected. The interim protection granted dated

23.10.2024 stands vacated.

26. So far as the appearance of the Aman Kumar Patna High Court CR. APP (SJ) No.4228 of 2024 dt.20-01-2025

Singh, Sub Inspector of Police with the SC/ST Police Station,

Madhubani is concerned, according to him, he has joined only

on 15.12.2024 and immediately after he came to know about the

present order, has presented himself. In that background, after

cautioning him to be careful in future, his appearance stands

dispensed with.

27. The petition is dismissed. Let a copy of the order

be sent to the concerned Court in connection with G.R. No. 77

of 2023/S.C. & S.T. P.S. Case No. 38 of 2023 pending before

the learned Special Judge (SC & ST Act), Madhubani.

(Rajiv Roy, J) Ravi/-

AFR/NAFR                AFR
CAV DATE                NA
Uploading Date
Transmission Date
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter