IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.32290 OF 2010
ANIL TANTI @ ANIL KUMAR TANTI, SON OF PARSURAM TANTI, RESIDENT OF
VILLAGE MAHESHA MUNDA, POLICE STATION KAHALGAON, DISTRICT
BHAGALPUR
VERSUS
THE STATE OF BIHAR
********
2 11/10/2010 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
The petitioner apprehends his arrest in a case
under Sections 379 and other allied sections of the
Indian Penal Code and Section 3 and 4 of the of the
Schedule Castes and Schedule Tribes (Prevention of
Atrocities) Act.
Learned Counsel for the petitioner submits that
the petitioner is also a member of the Schedule Castes
and as such, the provisions of the Schedule Castes and
Schedule Tribes (Prevention of Atrocities) Act would not
be applicable in this case. It is further submitted that the
supervision note indicates that the story of demand of
rangdari is false. The only allegation is that there was hot
exchange of words and ‘mar pit’ took place between the
parties.
Be that as it may, the above named petitioner is
directed to be released on anticipatory bail in the event of
his arrest or surrenders before the Court below on
2
furnishing bail bond of Rs. 10,000/- (ten thousand) with
two sureties of the like amount each to the satisfaction of
the Chief Judicial Magistrate, Bhagalpur in connection
with Kahalgaon Police Station Case No. 152 of 2010
subject to the conditions laid down under Section 438 (2)
of the Code of Criminal Procedure.
Anand ( Sheema Ali Khan, J. )