High Court Patna High Court - Orders

Amarnath Prasad @ Amar vs State Of Bihar on 19 November, 2010

Patna High Court – Orders
Amarnath Prasad @ Amar vs State Of Bihar on 19 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.24495 of 2010
                            AMARNATH PRASAD @ AMAR
                                           Versus
                                    STATE OF BIHAR

3   19.11.2010

Heard learned counsel for the petitioner as well as

learned counsel for the state.

Originally the informant filed Complaint case which

was converted into Sare P.S. Case No. 28 of 2010.

The allegation against the petitioner is that he

attempted to commit rape upon the informant’s daughter and

when the informant’s son came to rescue her, he was assaulted

by the petitioner.

The contention of Learned counsel for the petitioner is

that, at best, it is a case of section 354 of the Indian Penal Code

which is bailable in nature and so far as allegation of theft is

concerned, the same appears to be super addition. His further

contention is that he is a member of PACKS committee and

one Ramchandra Prasad is the chairman of above-said PACK

committee and on account of some rivalry, the aforesaid

Ramchandra Prasad set up the informant and got instituted this

false case against the petitioner.

Regard being had to the facts and circumstances of

the case as well as submission of the parties, the prayer for

anticipatory bail of the petitioner, Amar Nath Prasad @ Amar is

rejected.

However the petitioner is directed to surrender before
-2-

the court below (Chief Judicial Magistrate, Nalanda at Bihar

Sharif) within 30 days from the receipt of the order to the

concerned court and if the petitioner so surrenders before the

learned court below, his prayer for regular bail shall be

considered by the learned court below on its own merit without

being prejudiced by this rejection order, particularly keeping in

mind the above said submission of the petitioner as well as this

aspect of the matter that the instant case has been initiated on

the basis of Complaint petition filed by the informant.

AKV/                             (Hemant Kumar Srivastava,J.)