High Court Patna High Court - Orders

Alindra Thakur & Ors. vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Alindra Thakur & Ors. vs The State Of Bihar on 9 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Criminal Miscellaneous No.34625 of 2011
                1.Alindra Thakur.
                2.Raghunandan Prasad Tanti and
                3.Kishore Kumar...... Petitioners.
                           Versus
                The State Of Bihar .....Opposite party.



3   9.11.2011

Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a case

registered under Sections 341, 323, 504, 379, 353/34 of the Indian

Penal Code and section 3(i) (x) of the Schedule Castes and Schedule

Tribe(Prevention of Atrocities) Act.

The accusation is of making assault obstructing from

performing the public duty and abusing by calling caste name.

It is submitted by the learned counsel for the petitioners

that since the informant is Panchayat Secretary against whom the

petitioners made complaint when the informant filed Complaint Case

No.875 of 2011 for theft of the documents from the office of the Gram

Panchayat and the complaint case was transferred to the police under

section 156(3) of the Code of Criminal Procedure for investigation then

the police found case false. Hence, as retaliatory measure the present

case has been lodged. The filing of the complaint case for theft of the

public documents at the behest of the informant suggests the defence

taken by the petitioners.

Considering the aforesaid facts, let the petitioners, above

named, be released on bail in the event of their arrest or surrender

before the learned court below within a period of twelve weeks from

today in connection with Kamtaul P.S. Case No.136 of 2011 on
2

furnishing bail bond of Rs.10,000/- each with two sureties of the like

amount each to the satisfaction of the learned C.J.M., Darbhanga,

subject to the conditions as laid down under section 438(2) of Cr.P.C.

AnilKrSinha                             (Dinesh Kumar Singh,J.)