IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19117 of 2011
Kedar Singh @ Kedar Prasad Singh
Versus
The State Of Bihar
-----------
3. 28.06.2011. Heard the learned counsels for the
petitioner and the State.
The petitioner is apprehending his
arrest in a case registered under Sections
447, 379, 427, 504, 506/34 of the Indian
Penal Code and Section 3(1)(X) of the
S.C./S.T.(Prevention of Atrocities)Act.
It is alleged against the petitioner
and others that they were forcibly reaped
the crops from the land of the informant
while abusing by calling caste’s name.
It is submitted by the learned
counsel for the petitioner that the
supervising officer has found the accusation
under S.C./S.T.(Prevention of Atrocities)Act
false and the land in question is recorded
in cadastral survey in favour of the
petitioner.
In the background of serious land
dispute clouds the bonafide of accusation,
let the petitioner, above named, be released
on bail in the event of arrest or surrender
2
before the learned court below within a
period of twelve weeks from today in
connection with Kurhani (Turki O.P.)P.S.
Case No. 50 of 2010 on furnishing bail bond
of Rs.10,000/-(Ten Thousand) with two
sureties of the like amount each to the
satisfaction of the learned C.J.M.
Muzaffarpur, subject to the conditions as
laid down under Section 438(2) of the Code
of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)