IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32127 of 2011
1.Fulmanti Devi, Wife of Sri Naresh Singh.
2.Praveen Singh @ Praveen Sharma, Son of Sri Ram Naresh Singh.
Both residents of Village Ghanghaila, P.S. Tekari, District Gaya.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
--------------
02/- 15/10/2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners apprehending their arrest
in connection with a case registered for the offence
punishable under Sections 341, 323, 307, 504/34 of the
Indian Penal Code and Section 3(vii) of the Scheduled
Castes and Scheduled Tribes (Prevention of Atrocities)
Act, are named accused in this case with allegation of
disturbing the election process and assaulted the
informant and also abused, who was also standing by
right to caste his votes.
Submission is that due to political rivalry, the
petitioners have been implicated in this case, which is
squarely covered under a decision of Hon’ble Apex
Court in a case of “Jorgia Pentiah Vs. State of Andhra
Pradesh reported in 2009 (1) BCCR 153 (SC)”.
Considering the facts and circumstances of the
case, in the event of their arrest/surrender before the
court below within four weeks, let the above named
petitioners be enlarged on bail on furnishing bail-bond of
Rs. 10,000/- (ten thousand only) each with two sureties
of the like amount each to the satisfaction of Chief
Judicial Magistrate, Gaya, in connection with Tekari
(Mau Outpost) P.S. Case No. 76 of 2011, subject to
condition laid down under Section 438(2) of the
Criminal Procedure Code with additional condition to
remain physically present before the court below on each
and every date at least for two years or till disposal of the
case, whichever is earlier, in case of failure on two
consecutive dates, without giving any reasonable
explanation, the liberty granted shall be deemed to be
cancelled.
( Akhilesh Chandra, J.)
Praveen/-