IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11487 of 2011
PRAMOD KUMAR SINGH AND ANR.
Versus
THE STATE OF BIHAR
-----------
2 18.04.2011 Heard learned counsels for the petitioners and the
State.
The petitioners are apprehending their arrest in a
case registered under Sections 147, 149, 323, 379, and 504 of
the Indian Penal Code and 3(1)(x) of the SC/ST ( Prevention of
Atrocities) Act.
The accusation is of demand of 10 liters of diesel on
credit by the accused side but on refusal by the informant side
200 liters of diesels worth Rs. 8,000/- and cash of Rs. 3,000/-,
one motorcycle were taken away by the accused persons.
It is submitted that the specific accusation is against
Baljeet Ram. However, the other accused persons have been
granted anticipatory bail vide Cr. Misc. No.40307 of 2010 on
24.3.2011 since the accusation under SC/ST Act is only calling
the informant by caste name.
Considering the aforesaid facts, let the petitioners
namely, 1. Pramod Kumar Singh, 2. Maheshwar Prasad Singh
@ Maheshwar Singh, 3. Vinay Kumar Singh, 4. Mintu Kumar
Singh, and 5. Mritunjay Kumar Singh, in the event of their arrest
or surrender before the Court below within a period of 12 weeks
2
from today, be released on anticipatory bail on furnishing bail
bonds of Rs. 10,000/- (ten thousand) each with two sureties of
the like amount each to the satisfaction of Sub-divisional
Judicial Magistrate, (West) Muzaffarpur, in connection with
Paroo P.S. Case No. 149 of 2010, G.R. No. 1516 of 2010,
subject to the conditions as laid down under Section 438(2)
Cr.P.C.
( Dinesh Kumar Singh, J.)
Ibrar/-