IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.33949 of 2011
Ganga Kumari & Ors.
Versus
The State Of Bihar
2. 12.10.2011. Heard the learned counsels for the
petitioners and the State.
The petitioners are apprehending
their arrest in a case registered under
Sections 341, 323, 504/34 of the Indian
Penal Code and Section 3(1)(x) of the
S.C./S.T.(Prevention of Atrocities)Act.
It is alleged that the informant is
working as Assistant at Aangan Bari Centre
in village- Baikunthpur where the petitioner
Ganga Kumari was also working as Sevika
where all accused persons intercepted the
informant and abused by calling her caste’s
name and made assault.
It is submitted by learned counsel
for the petitioners that the occurrence is
alleged to have taken place on 23.08.2011
when on 17.08.2011 and 22.08.2011 the
informant was found absent from centre by
petitioner when she was marked absent which
was forcibly singed by the informant on
23.08.2011 when complaint was made to the
Child Development Project Officer hence, the
2
present case as retaliatory measure.
Considering the dispute between the
parties from before which creates prima-
facie doubt about bonafide of accusation,
let the petitioners, Ganga Kumari, Premshila
Devi and Ganesh Sharma, be released on bail
in the event of arrest or surrender before
the learned court below within a period of
twelve weeks from today in connection with
Rajapakar P.S. Case No. 156 of 2011 on
furnishing bail bond of Rs.10,000/-(Ten
Thousand) each with two sureties of the like
amount each to the satisfaction of the
learned C.J.M. Vaishali at Hajipur, subject
to the conditions as laid down under Section
438(2) of the Code of Criminal Procedure.
U. K. ( Dinesh Kumar Singh, J)