IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7728 of 2011
MITHILESH PASWAN SON OF SIKANDAR PASWAN.
Versus
THE STATE OF BIHAR
-----------
2 01.04.2011 Heard learned counsels for the petitioner and
the State.
The petitioner is apprehending his arrest in a
case registered under Sections 341, 323, 354 and
379/341 of the Indian Penal Code and Section ¾ of the
Witch Practices Act.
It is alleged against the petitioner to have
assaulted and abused the informant by calling her
witch.
The specific accusation against Sunaina Devi
who has been granted anticipatory bail by learned court
below. It appears that the occurrence took place on
19.08.2010 when the F.I.R. was registered on
16.09.2010. There is a counter version of the
occurrence also.
Considering the aforesaid facts, let the above
named petitioner, be released on anticipatory bail, in
the event of his arrest or surrender before the learned
2
Court below within a period of 12 weeks from today,
on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the
satisfaction of the learned Chief Judicial Magistrate,
Aurangabad in connection with Pauthu P.S. Case No.
39/2010, subject to the conditions as laid down under
Section 438(2) Cr.P.C.
(Dinesh Kumar Singh, J.)
Amrendra/-