High Court Patna High Court - Orders

Pankaj Kumar Singh vs State Of Bihar on 24 November, 2010

Patna High Court – Orders
Pankaj Kumar Singh vs State Of Bihar on 24 November, 2010
          IN THE HIGH COURT OF JUDICATURE AT PATNA

                  Cr.Misc. No.41701 of 2010
        PANKAJ KUMAR SINGH                  .......Petitioner.
                            Versus
                     STATE OF BIHAR
                           -----------

2 24.11.2010 Heard learned counsels appearing on behalf of the

petitioner and the State.

The petitioner is languishing in custody since

14.9.2010 in a case registered under Sections 376/ 511. 380,

452 of the Indian Penal code and Sections 3(1) (X), 3(1)

(XI) of Scheduled Caste and Scheduled Tribes (Prevention

of atrocities) Act.

It is alleged that the petitioner abused the

informant 10 days prior to the occurrence. Though in the

F.I.R. it is alleged that in the night the petitioner opened the

door of the informant and after abusing tried to establish

physical relation with her and he assaulted on her forehead

and back by means of butt of the pistol. It is submitted that

annexure 2 was lodged by the petitioner on 3.2.2010 against

the informant while the present case was lodged on

5.2.2010. Annexure 3 reflects two injuries, one swelling

over right side of forehead while other bruise on the back

and both injuries are simple in nature.
2

Considering the aforesaid case and the nature of

injury caused to informant, let the petitioner above named

be released on bail 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,

Begusarai in connection with Begusarai SC/ST P.S. Case

No. 19 of 2010.

( Dinesh Kumar Singh, J.)
Bhardwaj