IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23647 of 2008
MITHU SAHNI & ANR
Versus
STATE OF BIHAR
-----------
2/ 07.07.2008 Heard learned Counsel for the petitioners and learned
Counsel appearing on behalf of the State.
On the basis of a written report of Anik Chaudhary the case
was registered against this petitioner and others on the allegation that they
have abused and assaulted the informant.
Submissions of the learned Counsel for the petitioners is
that the offence is under the Indian Penal Code are bailable. The
occurrence was not committed in public place so the offence under
Sections 3(X) of Prevention of Atrocities on Scheduled Castes and
Scheduled Tribes is not attracted.
Considering the facts and circumstances of the case, the
petitioners Mithu Sahni and Birendra Sahani are ordered to 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 the S.D.J.M., West
Muzaffarpur in connection with Paroo P.S. Case No. 3/2008.
kksinha/ (Shyam Kishore Sharma, J.)