High Court Patna High Court - Orders

Akshay Kumar & Ors. vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Akshay Kumar & Ors. vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32215 of 2011
Akshay Kumar & Ors.

Versus
The State Of Bihar

2. 15.10.2011. Heard learned counsels for the

petitioners and the State.

The petitioners are apprehending

their arrest in a case registered under

Sections 341, 323, 448, 504/34 of the Indian

Penal Code and Section 3 (i)(x) of the

S.C./S.T.(Prevention of Atrocities)Act.

It is alleged that in the background

of political rivalry the accused persons

entered into the house of the informant and

made assault and abused by calling his

caste’s name.

Learned counsel for the petitioners

submits that serious political dispute

between the parties creates doubt about the

occurrence. Moreover, the occurrence can not

be treated to be under the public view since

it took place inside the house.

Considering the aforesaid facts, let

the petitioners, Akshay Kumar, Naresh Kumar,

Dilip Kumar and Anjani Thakur, be released

on bail in the event of arrest or surrender

before the learned court below within a
2

period of twelve weeks from today in

connection with Begusarai SC/ST P.S. Case

No. 83 of 2011 on furnishing bail bond of

Rs.10,000/-(Ten Thousand) each with two

sureties of the like amount each to the

satisfaction of the learned C.J.M. Khagaria,

subject to the conditions as laid down under

Section 438(2) of the Code of Criminal

Procedure.

U. K. ( Dinesh Kumar Singh, J)