High Court Patna High Court - Orders

Ganga Kumari & Ors. vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Ganga Kumari & Ors. vs The State Of Bihar on 12 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33949 of 2011
Ganga Kumari & Ors.

Versus
The State Of Bihar

2. 12.10.2011. Heard the learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323, 504/34 of the Indian

Penal Code and Section 3(1)(x) of the

S.C./S.T.(Prevention of Atrocities)Act.

It is alleged that the informant is

working as Assistant at Aangan Bari Centre

in village- Baikunthpur where the petitioner

Ganga Kumari was also working as Sevika

where all accused persons intercepted the

informant and abused by calling her caste’s

name and made assault.

It is submitted by learned counsel

for the petitioners that the occurrence is

alleged to have taken place on 23.08.2011

when on 17.08.2011 and 22.08.2011 the

informant was found absent from centre by

petitioner when she was marked absent which

was forcibly singed by the informant on

23.08.2011 when complaint was made to the

Child Development Project Officer hence, the
2

present case as retaliatory measure.

Considering the dispute between the

parties from before which creates prima-

facie doubt about bonafide of accusation,

let the petitioners, Ganga Kumari, Premshila

Devi and Ganesh Sharma, be released on bail

in the event of arrest or surrender before

the learned court below within a period of

twelve weeks from today in connection with

Rajapakar P.S. Case No. 156 of 2011 on

furnishing bail bond of Rs.10,000/-(Ten

Thousand) each with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Vaishali at Hajipur, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                     ( Dinesh Kumar Singh, J)