High Court Patna High Court - Orders

Amarnath Das vs The State Of Bihar on 14 March, 2011

Patna High Court – Orders
Amarnath Das vs The State Of Bihar on 14 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3366 of 2011
                                    AMARNATH DAS
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2. 14.03.2011. Heard learned counsels for the

petitioner, informant and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

341, 342,323,504 of the I.P.C. and Section

3(x)(iii) of S.C. /S.T.(Prevention of

Atrocities)Act.

There is allegation of assault and

abusing the informant’s side by calling his

caste’s name.

The petitioner has brought on record

a petition of compromise which has been

filed by the informant’s side which is being

denied by the learned counsel for the

informant.

It is submitted by the learned

counsel for the petitioner that earlier also

the informant’s side lodged a case in which

the petitioner has been discharged.

The offence in which non bailable

offence alleged is under S.C./S. T.

Prevention of Atrocities Act which is only
2

alleged against the petitioner for calling

by his caste’s name which does not prima

facie constitute the offence under

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

Considering the aforesaid facts, let

the petitioner above named, be released on

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Kishanganj P.S.Case No. 123

of 2010 on furnishing bail bond of

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

of the like amount each to the satisfaction

of the learned C. J. M. Kishanganj, subject

to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure.

U. K.                                         ( Dinesh Kumar Singh, J)