IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.29166 of 2010
SHRI KISHUN CHAUHAN
Versus
STATE OF BIHAR
-----------
02. 10.08.2010 Petitioner is apprehending his arrest in a case
registered under Sections 341, 323, 147, 148, 504 of the
I.P.C. and Section 3(1)(x) of the S.C. & S.T.(Prevention of
Atrocities) Act.
It is alleged against all the F.I.R. named accused
persons that they abused the informant by calling his
cast name and assaulted with fist and slaps.
It is submitted by learned counsel for the
petitioner that due to earlier enmity the petitioner has
been roped in the present case. Moreover with the similar
allegation other accused person has been granted bail by
the learned Sessions Judge.
Considering the aforesaid facts, let the
petitioner namely Shri Kishun Chauhan, in the event of
his 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 Chief Judicial Magistrate, Siwan in
connection with Hajipur Harijan P.S. Case No. 99 of 2010.
Shageer ( Dinesh Kumar Singh, J.)