IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24097 of 2008
TEJ PRAKASH AWADHIYA
Versus
STATE OF BIHAR
-----------
2 09/07/2008 Heard learned counsel for the petitioner and learned counsel
representing the State.
The case has been registered under sections 341, 323, 384,
379, 504, 506/34 of the Indian Penal Code and section 3 (x) of the
Prevention of Atrocities on SC/ST Act.
The informant is a schedule caste and is a sales man of wine
shop of Bibhuti Rai. Allegation is that the petitioner has demanded
ransom of Rs. 20,000/- and abused the informant in his caste name.
Submission is that after investigation allegation under the
Prevention of Atrocities on SC/ST Act was not found to be true.
Prayer for bail of the petitioner was rejected by the court below only
on the ground that he has criminal antecedents. It has further been
submitted that all the 14 cases were lodged against the petitioner prior
to 2001 and no case was lodged against him after that period. The
petitioner has contested election of assembly and at the behest of his
political enemies the present case has been filed.
Considering the facts and circumstances of the case, the
petitioner Tej Prkash Awadhiya is directed to be released on bail on
furnishing of bail bonds of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of the C.J.M.,
Gopalganj in connection with Gopalpur P.S. Case No. 25 of 2006.
avin. (Shyam Kishore Sharma, J.)