High Court Patna High Court - Orders

Futari Singh vs The State Of Bihar on 26 March, 2011

Patna High Court – Orders
Futari Singh vs The State Of Bihar on 26 March, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr. Misc. No.5984 of 2011
      FUTARI SINGH, S/O SHRI KAPILDEO SINGH, R/O VILLAGE
      BALGUDAR, P.S. LAHISARAI, DISTRICT LAKHISARAI
                                            .. PETITIONER

                                    Versus

      THE STATE OF BIHAR                        .. OPPOSITE PARTY

                                     ****

/2/ 26 March 2011 Heard the counsel for the parties.

2. This is an application for grant of

anticipatory bail for offence under Section 3(x) of the

Scheduled Castes and Scheduled Tribes (Prevention of

Atrocities) Act.

3. There is allegation that the petitioner

wants to occupy five feet land left by him and there is

general allegation that he used to abuse taking the name

of cast. The learned counsel for the petitioner submits

that there is no allegation whatsoever that any abuse

was made in full public view.

4. Hence, having regard to the facts and

circumstances, the prayer for grant of anticipatory bail

of the petitioner, above named, is allowed. He, in the

event of arrest or surrender, within four weeks, is

directed to be released on anticipatory bail on
2

furnishing bail bond of Rs.10,000/- (rupees ten

thousand) with two sureties of the like amount each in

connection with Lakhisarai P.S. Case No. 598 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.