IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.4691 of 2011
Jagdish Mukhiya
Versus
The State Of Bihar
-----------
5/ 27.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Abuse in name of informant’s caste, Dusadin is
the allegation constituting offence under Section 3 (I) (x) of
the S.C./S.T. (prevention of atrocities) Act disentitles
petitioner for anticipatory bail finding the same not
maintainable.
Accordingly, prayer of the petitioner for bail is
rejected.
However, petitioner is directed to surrender
before the Court below and pray for regular bail which shall
be decided on the same day without being prejudiced by the
present order on its own merit.
shail (Mandhata Singh, J.)