High Court Patna High Court - Orders

Chanchal Singh @ Ravish Kumar vs State Of Bihar on 23 June, 2010

Patna High Court – Orders
Chanchal Singh @ Ravish Kumar vs State Of Bihar on 23 June, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Cr. Misc. No.18663 of 2010
      CHANCHAL SINGH @ RAVISH KUMAR, S/O SRI MEGHNATH SINGH,
      R/O VILLAGE KACHNATH, P.S. PIRO (HASAN BAZAR), DISTRICT
      BHOJPUR                              .. PETITIONER

                                      Versus

      THE STATE OF BIHAR                           .. RESPONDENT

                                       ****

/3/ 23.06.2010 Heard the counsel for the parties.

2. This application is for anticipatory bail for

offence under Sections 147,323, 341 and 504/34 of the Indian

Penal Code and 3(1)(x) of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act, 1989.

3. There is allegation of assault and abuse. The

learned counsel for the petitioner submits that regarding the

allegation which attracts Section 3(1)(x) of the Scheduled Castes

and Scheduled Tribes (Prevention of Atrocities) Act, 1989, was

not mentioned in the earlier version of prosecution which was

filed before the police on 01.11.2009, which is at Annexure 2.

4. Having regard to the facts and circumstances

of the case, Considering the facts, the prayer for anticipatory bail

on behalf of the petitioner, above named, is allowed. He is

directed to be released on anticipatory bail, on his surrender
2

before the concerned Court within two weeks from the date of

receipt of this order, on furnishing bail bond of Rs.10,000/-

(rupees ten thousand) with two sureties of the like amount each

in connection with Ara S.T./S.C. P.S. Case No. 3 of 2010 to the

satisfaction of the Chief Judicial Magistrate, Bhojpur at Ara,

subject to the conditions laid down under Section 438(2) of the

Criminal Procedure Code and on the condition that the petitioner

will appear on each and every date in the Court below.

( Gopal Prasad, J. )
S.A.