High Court Patna High Court - Orders

Fulmanti Devi & Anr. vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Fulmanti Devi & Anr. vs The State Of Bihar on 15 October, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Criminal Miscellaneous No.32127 of 2011

                    1.Fulmanti Devi, Wife of Sri Naresh Singh.
                    2.Praveen Singh @ Praveen Sharma, Son of Sri Ram Naresh Singh.
                    Both residents of Village Ghanghaila, P.S. Tekari, District Gaya.
                                                                                 -------Petitioners
                                                      Versus
                    The State Of Bihar
                                                                            -----Opposite Party
                                                   --------------

02/- 15/10/2011 Heard learned counsel for the petitioners and

learned Additional Public Prosecutor for the State.

The two petitioners apprehending their arrest

in connection with a case registered for the offence

punishable under Sections 341, 323, 307, 504/34 of the

Indian Penal Code and Section 3(vii) of the Scheduled

Castes and Scheduled Tribes (Prevention of Atrocities)

Act, are named accused in this case with allegation of

disturbing the election process and assaulted the

informant and also abused, who was also standing by

right to caste his votes.

Submission is that due to political rivalry, the

petitioners have been implicated in this case, which is

squarely covered under a decision of Hon’ble Apex

Court in a case of “Jorgia Pentiah Vs. State of Andhra

Pradesh reported in 2009 (1) BCCR 153 (SC)”.

Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the

court below within four weeks, let the above named

petitioners be enlarged on bail on furnishing bail-bond of

Rs. 10,000/- (ten thousand only) each with two sureties

of the like amount each to the satisfaction of Chief

Judicial Magistrate, Gaya, in connection with Tekari

(Mau Outpost) P.S. Case No. 76 of 2011, subject to

condition laid down under Section 438(2) of the

Criminal Procedure Code with additional condition to

remain physically present before the court below on each

and every date at least for two years or till disposal of the

case, whichever is earlier, in case of failure on two

consecutive dates, without giving any reasonable

explanation, the liberty granted shall be deemed to be

cancelled.

( Akhilesh Chandra, J.)
Praveen/-