High Court Patna High Court - Orders

Ranvijay Singh @ Bhikhari Singh & … vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Ranvijay Singh @ Bhikhari Singh & … vs The State Of Bihar on 25 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.35923 of 2011
                 1. Ranvijay Singh @ Bhikhari Singh, S/o Late Babulal Singh, resident of
                    village-Barua Tole, Lakshmipur Kakadhiya, P.S.-Dighwara, District-
                    Saran.
                 2. Raju Singh, S/o Indradeo Singh, resident of village-Ramdaschak, P.S.-
                    Dighwara, District-Saran.
                 3. Vinay Singh, S/o Late Pashupati Nath Singh, resident of village-Barua,
                    P.S.-Dighwara, district-Saran.            ..........Petitioners
                                         Versus
                  The State of Bihar                          ........Opp. Party.
                                         -----------

2 25.10.2011 Heard learned counsel for the petitioners and learned

counsel appearing on behalf of the State.

The petitioners apprehend their arrest in connection

with a case registered for the offence under Sections 323, 379,

406, 427, 504/34 of the Indian Penal Code and Section 3 (i) (x) of

the S.C. & S.T. (Prevention of Atrocities) Act.

It is stated that wife of petitioner no. 1 and mother of

petitioner no. 2 are ward members of ward no. 7 and ward no. 14

respectively. They made representation to the District Magistrate

and Divisional Commissioner regarding certain irregularities and

mis-conduct of the Mukhiya of Gram Panchayat, Barua and the

informant being a supporter of the Mukhiya has been set up by

her and a malicious prosecution has been launched. Advancing

the argument it is further stated that the petitioner no. 1 had made

a complaint to the D.M., Saran, Chapra with regard to illegal

allotment of Indira Awas on 9.4.2007. In the complaint the name

of the informant and his wife has been given and it was alleged

that the Mukhiya, Panchayat Secretary and the Panchayat

Supervisor in conspiracy with each other had committed serious
2

irregularities in selection of beneficiaries under the Indira Awas

Scheme. In this background no one would believe that the

complainant would have given money to the petitioner no. 1.

Further on admitted facts of complaint the complainant would

himself be liable to be prosecuted for criminal breach of trust as

he admits that he being a beneficiary under the Indira Awas

Scheme gave the money to petitioner no. 1 as loan which under

no circumstance would be permissible in law. In course of

investigation, some of the witnesses have supported the defence

version. It is also submitted that the present case is a gross case of

misuse of Section 3(i) (x) of the Scheduled Castes & Scheduled

Tribes (Prevention of Atrocities) Act.

Be that as it may considering the facts and

circumstances of the case, let the petitioners, namely (i) Ranvijay

Singh @ Bhikhari Singh, (ii) Raju Singh and (iii) Vinay Singh in

the event of their arrest or surrender before the Court below

within a period of four weeks from the date of

receipt/communication of this order, be released on bail on

furnishing bail bonds of Rs. 5,000/- (Five thousand only) with

two sureties of the like amount each to the satisfaction of the

learned Chief Judicial Magistrate, Hajipur in connection with

Hajipur S.C. & S.T. P.S. Case No. 273 of 2008 subject to the

conditions as laid down under Section 438(2) Cr. P.C.

Sanjeet/Md.S.                                      (Ashwani Kumar Singh, J.)
 3