High Court Patna High Court - Orders

Shambhu Yadav vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Shambhu Yadav vs The State Of Bihar on 24 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr.Misc. No.28202 of 2011
                               Shambhu Yadav
                                   Versus
                             The State Of Bihar
                                -----------

2. 24.08.2011 Heard learned counsel for the petitioner and the State.

Petitioner apprehends his arrest in S.C & S.T. P.S.Case

No. 39 of 2010 registered for offences u/s 341, 448, 379, 354, 427, 504

IPC & 3(IV)(V) (X) (XI) (XV) of S.C. & S.T.(Prevention of Atrocities)

Act.

From the FIR it appears that the informant was running a

Kirana shop in her house and on 4th May 2010 at 6:30 P.M. the

petitioner and others came to her shop and accused Rajiv Yadav had

asked the lady to transfer the land in his favour whereupon the

informant replied that they should not disturb and pressurize to transfer

the land. She has further stated that she was being tortured as they were

not allowing to fetch water whereupon Rajiv Yadav took out pistol and

abused her by taking her caste name. It is submitted that co-accused

Rajiv Yadav @ Sanichar Yadav had moved this Court in

Cr.Misc.No.4735 of 2011 and was granted bail and the case of the

petitioner stands on better footing.

In the facts and circumstances of the case, in the event of

arrest or surrender within 4 weeks, the petitioner Shambhu Yadav shall

be released on anticipatory bail on his furnishing bail bond of

Rs.10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of Chief Judicial Magistrate, Munger in S.C.&

S.T.P.S.Case no. 39 of 2010, subject to the conditions laid down u/s

438(2) Cr.P.C.

          Jay/                                     (Shivaji Pandey,J)