M.Cr.C. No.5115/2010
14.07.2010
Shri Ramesh Ramrakar, Advocate for the
applicant.
Shri C.K.Mishra, Public Prosecutor for the
respondent/State.
Heard both the parties.
Case diary of Crime No.134/2010 registered
at Police Station Deori District Sagar for the
offence punishable under Sections 294, 323, 506-
B, 341 of IPC and Section 3 (1)(x) of SC/ST
(Prevention of Atrocities) Act, 1989.
Learned counsel for the applicant submits
that this Court vide order dated 24/5/2010 has
granted ad-interim anticipatory bail to the
applicant and he has not misused the same,
therefore, the main application under Section 438,
Cr.P.C. may be allowed.
Learned public prosecutor for the State
opposes the application.
Looking to the facts and circumstances of the
case, and subsequent conduct of the applicant, the
order dated 24/5/2010 is hereby confirmed. It shall
be deemed to be the order passed under Section
438, Cr.P.C. from today.
The applicant shall further abide by the
conditions enumerated in sub-Section (2) of
Section 438 of Cr.P.C.
This order shall remain in force for a period of
30 days and in the meanwhile, if the applicant so
desires, may move an application for regular bail
before the competent Court.
M.Cr.C. stands disposed of.
C.C. as per rules.
(N.K.Gupta)
Judge
Ansari.