IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.148 of 2011
PANJO SINGH
Versus
THE STATE OF BIHAR
-----------
04. 04.02.2011 Petitioner is apprehending his arrest in a
complaint case in which cognizance has been taken
under Sections 376/34 and 504 of the I.P.C.
It is alleged against this petitioner and one
Rajeev Singh to have forcefully established physical
relationship with the complainant.
It is submitted by learned counsel for the
petitioner that accused No. 1 in the complaint petition
is the nephew of the complainant whereas this
petitioner is the father-in-law of the accused No. 1. It is
further submitted that accused No. 4 Sahdeo Singh
filed a complaint against the husband of the
complainant on 17.0-6.2006 vide Complaint Case No.
464(C ) of 2006 under Sections 341, 323, 392 of the
I.P.C. as contained in Annexure-2 in which this
petitioner was witness No. 4. Accused No. 4 also filed a
police case against the husband of the complainant
being Chandradeep P.S. Case No. 154 of 2006 on
09.09.2006 and as a retaliatory measure the present
complaint has been filed on 21.11.2006. It is further
submitted that the occurrence alleged to have taken
2
place in the field but there is no eye witness to the
occurrence nor the complaint depicts that any medical
examination of the victim was done.
Learned A.P.P. while supporting the
accusation submits that petitioner’s side lodged the
case prior to the present case.
Considering the previous litigation between
the parties, nature of accusation against the family
members and their relations, let the petitioner namely
Panjo Singh, 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, Jamui in connection with
Complaint Case No. 1021(C ) of 2006.
Shageer ( Dinesh Kumar Singh,J.)