IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.39991 of 2010
SATISH SINGH @ SATISH KUMAR SINGH
Versus
STATE OF BIHAR
-----------
3 25.3.2011 Heard learned counsel for the
parties.
The only non-bailable offence is
abuse in name of informant’s caste.
Exhibits 2,3 and 4 are in corroboration
of the F.I.R. for differences in between
the parties on the point of appointment
of second round selection of school
teacher. There may be more fault on
behalf of informant as illegality
committed on her behalf was complained
to the authorities and under direction
of A.D.M. Bhojpur, F.I.R. was lodged one
day earlier to this case and now parties
have resolved their differences by
filing compromise, favours the
petitioner for bail but in regular side
only as anticipatory bail is not
maintainable.
Hence, prayer for anticipatory
bail on behalf of petitioner is
rejected.
2
However, petitioner is directed
to surrender in the court of Chief
Judicial Magistrate, Bhojpur, Ara in
Sahar P.S. Case No. 64/10 and pray for
regular bail which shall be decided on
the observation made above without being
prejudiced by this rejection order.
AI ( Mandhata Singh, J.)