High Court Patna High Court - Orders

Kedar Singh @ Kedar Prasad Singh vs The State Of Bihar on 28 June, 2011

Patna High Court – Orders
Kedar Singh @ Kedar Prasad Singh vs The State Of Bihar on 28 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.19117 of 2011
                            Kedar Singh @ Kedar Prasad Singh
                                             Versus
                                      The State Of Bihar
                                           -----------

3. 28.06.2011. Heard the learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

447, 379, 427, 504, 506/34 of the Indian

Penal Code and Section 3(1)(X) of the

S.C./S.T.(Prevention of Atrocities)Act.

It is alleged against the petitioner

and others that they were forcibly reaped

the crops from the land of the informant

while abusing by calling caste’s name.

                             It     is     submitted      by        the    learned

                   counsel     for        the     petitioner          that      the

supervising officer has found the accusation

under S.C./S.T.(Prevention of Atrocities)Act

false and the land in question is recorded

in cadastral survey in favour of the

petitioner.

In the background of serious land

dispute clouds the bonafide of accusation,

let the petitioner, above named, be released

on bail in the event of arrest or surrender
2

before the learned court below within a

period of twelve weeks from today in

connection with Kurhani (Turki O.P.)P.S.

Case No. 50 of 2010 on furnishing bail bond

of Rs.10,000/-(Ten Thousand) with two

sureties of the like amount each to the

satisfaction of the learned C.J.M.

Muzaffarpur, subject to the conditions as

laid down under Section 438(2) of the Code

of Criminal Procedure.

U. K.                                       ( Dinesh Kumar Singh, J)