High Court Patna High Court - Orders

Ganeshi Sharma & Ors. vs The State Of Bihar on 24 October, 2011

Patna High Court – Orders
Ganeshi Sharma & Ors. vs The State Of Bihar on 24 October, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Cr.Misc. No.33025 of 2011
           1. Ganeshi Sharma son of Bespait Sharma
           2. Surendra Sharma @ Suren Sharma, Son of Mahanthi Sharma
           3. Santosh Poddar, son of Chalitra Poddar
           4. Santosh Thakur son of Laxman Thakur
           5. Shravan Mukhiya son of Bahadur Mukhiya, all are resident of
              village Dhabould, P.S. - Saur Bazar (Patarghat O.P.), District
              Saharsa
                                  Versus
                            The State Of Bihar
                                 -----------

02/ 24.10.2011 Heard learned counsel for the petitioners and the

State.

Petitioners are apprehending their arrest in

connection with a case under Sections 379/34 and other

allied Sections of the Indian penal Code and Section 3(x)

of the Scheduled Caste and Scheduled Tribes (Prevention

of Atrocities) Act.

It is submitted on behalf of the petitioners that

they had earlier lodged a complaint case against the

informant of the present case, who, in retaliation, has

lodged the present case.

Let the aforesaid aspect of the matter be

considered by the court below, provided petitioners above

named surrender in the court of C.J.M., Saharsa in

connection with Sour Bazar P.S. Case No. 48 of 2011 on
2

or before 14.11.2011 and if it is a fact that petitioners are

BPL card holders and had lodged a case earlier then they

be allowed the privilege of regular bail.

This application is, accordingly, disposed of.

Let this order be communicated to the court

below through fax on payment of usual charges by the

petitioners.

Arjun/                                     ( V. N. Sinha, J.)