High Court Patna High Court - Orders

Mahesh Prasad Singh @ Mahesh Singh … vs The State Of Bihar on 1 July, 2011

Patna High Court – Orders
Mahesh Prasad Singh @ Mahesh Singh … vs The State Of Bihar on 1 July, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr.Misc. No.19502 of 2011
             Mahesh Prasad Singh @ Mahesh Singh And Ors.
                                Versus
                          The State Of Bihar
                               ----------

02. 01.07.2011 Petitioners are apprehending their arrest in a

case registered under Sections 147, 148, 149, 353, 341,

323, 504, 353 of the I.P.C. and Section 3(1)(x) of the S.C.

& S.T.(Prevention of Atrocities) Act.

It is alleged that while distributing the relief at

the middle school the police personnel abused the

informant being Mukhiya by calling caste name and they

made assault and subsequently chased the informant up

to her house also when the villagers rescued.

It is submitted by learned counsel for the

petitioners that on 06.12.2009 the petitioner No. 1 lodged

a case against the informant being Bajpatti P.S. Case No.

129 of 2009 under Sections 406, 420, 409, 120B of the

I.P.C. and as a retaliatory measure the present case has

been lodged. Lodging of the case by the petitioners’ side

at earlier point of time clouds the bona fide of the

accusation.

Considering the aforesaid facts, let the

petitioners namely 1. Mahesh Prasad Singh @ Mahesh

Singh 2. Radheshyam Singh @ Ghanshyam Singh 3.

Kameshwar Singh, in the event of their arrest or
-2-

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) each

with two sureties of the like amount each to the

satisfaction of S.D.J.M., Pupri at Sitamarhi in connection

with Bajpatti P.S. Case No. 04 of 2011. .

Shageer                                  (Dinesh Kumar Singh, J.)