IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7335 of 2011
RAJ KUMAR AND ORS.
Versus
THE STATE OF BIHAR
-----------
02. 30.03.2011 The petitioners are apprehending their
arrest in a case registered under Sections 147, 149,
448, 341, 323, 380 & 504 of the I.P.C. and Section
3(i)(x) of the S.C./S.T. Prevention of Atrocities Act.
There is allegation of abusing and
making assault to the informant and taking away the
articles. It is submitted by learned counsel for the
petitioners that the alleged occurrence took place on
11.10.2009 whereas the F.I.R. was lodged on
18.05.2010. It is also submitted that a title suit is
pending between the parties. The unexplained delay
in lodging of the F.I.R. and pendency of the title suit
cloud the accusation. The other accused persons
have already been granted anticipatory bail by this
Court.
Considering the aforesaid facts and circumstances,
let the petitioners namely, Raj Kumar, Hari
Narayan Mistri and Mahendra Sharma, in the
2
event of their arrest or surrender before the Court-
below within a period of 12 weeks from today, be
released on anticipatory bail on furnishing bail bond
of Rs. 10,000/- (ten thousand) with two sureties of
the like amount each to the satisfaction of Addl.
Chief Judicial Magistrate, Patna City in connection
with S.C./S.T. Patna P.S. Case No.9 of 2010 subject
to condition laid down under Section 438 (2) of the
Cr.P.C.
( Dinesh Kumar Singh, J.)
Mkr.