IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.789 of 2009
BANARSI RAJAK S/O OF LATE LOBHIT RAJAK, R/O VILL.
KIRATPUR RAJARAM, P.S. BHAGWANPUR, DIST. VAISHALI,
PRESENTLY POSTED AS ASSISTANT TEACHER IN MIDDLE
SCHOOL RAMPUR WITHIN BHAGWANPUR BLOCK OF
VAISHALI DISTRICT.
--- PETITIONER
Versus
1. THE STATE OF BIHAR
2. HARISHANKAR PRASAD SINGH SON OF RAM NAGINA SINGH R/O
VILL. IMADPUR, P.S. BHASWARPUR, DIST. VAISHALI, PRESENTLY
POSTED AS ASSISTANT TEACHER IN MIDDLE SCHOOL (
UTKRAMIT), RAMPUR, ASURAR WITHIN BHAGWANPUR, BLOCK
OF VAISHALI, DIST.
-- OPP.PARTIES.
-----------
02 19.08.2010 Learned counsel for the petitioner while pressing this
application submits that the F.I.R. was recorded under diverse
Sections of the Penal Code including Section 3(1) (X) SC/ST
(Prevention of Atrocities) Act. Section 18 of the said Act bars
grant of anticipatory bail. It is contended that learned trial Court,
on perusal of the case diary, has found that there is general
allegation against the petitioner.
This Court is satisfied that petitioner should have first
moved the same Court who passed the impugned order.
The application is disposed of
Sym ( Kishore K. Mandal, J.)