High Court Patna High Court - Orders

Rama Singh &Amp; Anr vs The State Of Bihar on 12 October, 2010

Patna High Court – Orders
Rama Singh &Amp; Anr vs The State Of Bihar on 12 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.31325 of 2010
                                1. RAMA SINGH
                                2. Krishna Singh
                                      Versus
                                THE STATE OF BIHAR
                                      ------

2/ 12.10.2010 Heard learned counsel for the petitioners and learned

counsel for the State.

Wages of the informant’s son was due with these

petitioners but he was asked to perform some work which was

denied and he was abused in name of his cast, Chamar. Submission

is that it was petitioners’ door none was there to view bring the

offence of abuse in public view rather it is specifically said that

witnesses, Bhagatu Ram, Tanchu Ram and Chhotu Ram came when

they saw informant’s son was being assaulted.

Considering the facts and circumstances of the case,

prayer of the petitioners is allowed.

In the event of arrest or surrender within one month

from the date of receipt/production of a copy of this order in

connection with Chand P.S. Case No. 28 of 2010 above named

petitioners shall be released on bail on furnishing bail bond of Rs.

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

each to the satisfaction of C.J.M., Bhabua subject to the conditions

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

shail                                          (Mandhata Singh, J.)