High Court Patna High Court - Orders

Jagdish Mukhiya vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Jagdish Mukhiya vs The State Of Bihar on 27 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.4691 of 2011
                                        Jagdish Mukhiya
                                               Versus
                                       The State Of Bihar
                                              -----------

5/ 27.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Abuse in name of informant’s caste, Dusadin is

the allegation constituting offence under Section 3 (I) (x) of

the S.C./S.T. (prevention of atrocities) Act disentitles

petitioner for anticipatory bail finding the same not

maintainable.

Accordingly, prayer of the petitioner for bail is

rejected.

However, petitioner is directed to surrender

before the Court below and pray for regular bail which shall

be decided on the same day without being prejudiced by the

present order on its own merit.

shail                                       (Mandhata Singh, J.)