High Court Patna High Court - Orders

Anil Tanti @ Anil Kumar Tanti vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Anil Tanti @ Anil Kumar Tanti vs State Of Bihar on 11 October, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CR.MISC. NO.32290 OF 2010
ANIL TANTI @ ANIL KUMAR TANTI, SON OF PARSURAM TANTI, RESIDENT OF
VILLAGE MAHESHA MUNDA, POLICE STATION KAHALGAON, DISTRICT
BHAGALPUR
                               VERSUS
                         THE STATE OF BIHAR
                                ********

2 11/10/2010 Heard Counsel for the petitioner and the A.P.P.

appearing on behalf of the State.

The petitioner apprehends his arrest in a case

under Sections 379 and other allied sections of the

Indian Penal Code and Section 3 and 4 of the of the

Schedule Castes and Schedule Tribes (Prevention of

Atrocities) Act.

Learned Counsel for the petitioner submits that

the petitioner is also a member of the Schedule Castes

and as such, the provisions of the Schedule Castes and

Schedule Tribes (Prevention of Atrocities) Act would not

be applicable in this case. It is further submitted that the

supervision note indicates that the story of demand of

rangdari is false. The only allegation is that there was hot

exchange of words and ‘mar pit’ took place between the

parties.

Be that as it may, the above named petitioner is

directed to be released on anticipatory bail in the event of

his arrest or surrenders before the Court below on
2

furnishing bail bond of Rs. 10,000/- (ten thousand) with

two sureties of the like amount each to the satisfaction of

the Chief Judicial Magistrate, Bhagalpur in connection

with Kahalgaon Police Station Case No. 152 of 2010

subject to the conditions laid down under Section 438 (2)

of the Code of Criminal Procedure.

Anand                                        ( Sheema Ali Khan, J. )