High Court Kolkata High Court (Appellete Side)

Sri Sakti Pada Samanta vs Unknown on 19 December, 2014

Kolkata High Court (Appellete Side)
Sri Sakti Pada Samanta vs Unknown on 19 December, 2014
Author: Tapan Kumar Dutt


C.R.M. 11631 of 2014
In Re : An application for anticipatory bail under Section 438 of the Code of Criminal Procedure
filed on 29.8.2014 in connection with the G.R. Case No. 2448 arising out of the Belda P.S. Case
No. 174 of 2014 dated 04.07.2014 under Sections 448/341/323/325/506/34/354 of the Indian
Penal Code.



In the matter of : Sri Sakti Pada Samanta
                                     ... Petitioner

Mr. Sk. Sahjahan Ali    ... for the Petitioner

Ms. Sonali Das    ... for the State


It is submitted on behalf of the petitioner that the petitioner is implicated

in this case on false allegation.

We have heard the learned Counsel for the State, who submits that the

injury sustained by the victim is simple in nature.

On consideration of the materials available in the case diary, we are of the

view that there is no need for custodial interrogation of the petitioner.

Accordingly, we direct that in the event of arrest the petitioner ( Sri Sakti

Pada Samanta ) shall be released on bail upon furnishing a bond of Rs. 5,000/-

with one surety of like amount to the satisfaction of the learned Chief Judicial

Magistrate, Paschim Medinipur, subject to the conditions as laid down under

Section 438(2) of the Code of Criminal Procedure, 1973.

The application for anticipatory bail is disposed of.

( Tapan Kumar Dutt, J. )

( R. K. Bag, J. )