High Court Patna High Court - Orders

Jagdish Singh @ Jagdish Pd.Singh vs State Of Bihar on 9 November, 2010

Patna High Court – Orders
Jagdish Singh @ Jagdish Pd.Singh vs State Of Bihar on 9 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.39830 of 2010
                          JAGDISH SINGH @ JAGDISH PD.SINGH
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2 09-11-2010 Heard learned counsel for the petitioner,

learned counsel for the State and learned counsel for the

informant.

The case involves assault upon a lady after

entering her house on the allegation made against her

that she was a witch. Petitioner is named in the FIR and

other materials also show his involvement.

It has been submitted that offences are

bailable. If that be the case then petitioner is not entitled

to seek anticipatory bail and this aspect of the matter

shall be considered by the court below when petitioner

surrenders and seeks regular bail.

With this observation, this application for

anticipatory bail is dismissed.

This order shall not prejudice the case of

petitioner for regular bail.

(Shiva Kirti Singh, J.)
BKS/-