High Court Patna High Court - Orders

Bishwanath Mehta &Amp; Ors. vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Bishwanath Mehta &Amp; Ors. vs The State Of Bihar on 2 February, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.492 of 2011
                     BISHWANATH MEHTA & ORS.
                                 Versus
                         THE STATE OF BIHAR
                              -------------

02. 02.02.2011 Petitioners are apprehending their arrest in a

complaint case in which cognizance has been taken

under Sections 323, 354, 379, 427 of the I.P.C. and

Section 3(i)(x) of the S.C. and S.T.(Prevention of

Atrocities) Act.

There is specific allegation against petitioner

No. 1 to have received Rs. 500/- from the complainant for

accelerating the payment of Rs. 4500/- for house repair

under a government scheme for cyclone victim. In the

complaint, there is specific allegation against petitioner

No. 1 to have abused the complainant. So far as

petitioner Nos. 2 and 3 are concerned, they are sons of

petitioner No. 1 and it appears that no case under S.C. &

S.T Act is made out against them.

So far as petitioner No. 1 is concerned,

learned counsel for the petitioner seeks permission to

withdraw the application to file regular bail application.

Permission is accorded.

The application with regard to petitioner No. 1

namely Bishwanath Mehta is dismissed as withdrawn.

Let the regular bail application of the
-2-

petitioner No. 1 be considered on its own merits without

being prejudiced by withdrawal of anticipatory

application.

So far as petitioner Nos. 2 and 3 namely Prayag

Kumar Mehta @ Mantu and Pankaj Kumar Mehta @

Pankaj Kumar @ Pintu are concerned, they are directed

to be released on anticipatory bail, in the event of their

arrest or surrender before the learned Court below within

a period of 12 weeks from today, on furnishing bail bond

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

the like amount each to the satisfaction of Judicial

Magistrate, Ist Class, Araria in connection with

Complaint Case No. 1843 of 2010.

Shageer                                       (Dinesh Kumar Singh, J)