IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.5944 of 2011
PREMLATA DEVI @ PREMLATA KUMARI
Versus
THE STATE OF BIHAR
****
/2/ 26 March 2011 Heard the counsel for the parties.
2. This is an application for grant of anticipatory
bail for offence under Sections 447, 341, 323, 504, 354,
506 AND 385/34 of the Indian Penal Code and
3(x)(III)(V)(XI) of the Scheduled Castes and Scheduled
Tribes (Prevention of Atrocities) Act.
3. The learned counsel for the petitioner submits that
the informant has purchased the land from the gotni of this
petitioner for which a mutation case is going on and the
only allegation against this petitioner to have abused by
calling cast name. The learned counsel for the petitioner
submits that the case has been instituted in regard to the
protest regarding the land dispute and there is only
allegation about the abuse. It has been submitted that the
police has submitted the final form, however, there is no
averment made in the petition and this development is
subsequent to the filing of the case.
2
Be it may, however, having regard to the facts and
circumstances of the case, taking into consideration the fact
that the petitioner, Premlata Devi @ Premlata Kumari, is a
lady, the prayer for grant of anticipatory bail on her behalf
is allowed. She is directed to be released on anticipatory
bail, in the event of arrest or surrender, within four weeks,
on furnishing bail bond of Rs. 10,000/- (rupees ten
thousand) with two sureties of the like amount each in
connection with Halsi P.S. Case No. 114 of 2010 to the
satisfaction of the Chief Judicial Magistrate, Lakhisarai,
subject to the condition laid down under Section 438(2) of
the Criminal Procedure Code.
( Gopal Prasad, J.)
S.A.