High Court Patna High Court - Orders

Mahadeo Prasad vs The State Of Bihar on 24 August, 2011

Patna High Court – Orders
Mahadeo Prasad vs The State Of Bihar on 24 August, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Criminal Miscellaneous No.25535 of 2011
                    1. Harendra Prasad son of Sahodar Prasad
                    2. Gyanti Devi wife of Sri Harendra Prasad
                       Resident of village Koerigawan, P.S. Barharia, District Siwan
                                                                     ........Petitioners
                                                     Versus
                       The State of Bihar             .................................O.P.
                                  ----------------------------------

with
Criminal Miscellaneous No.27396 of 2011

1. Mahadeo Prasad son of Sri Harendra Prasad
Resident of village Koerigawan, P.S. Barharia, District Siwan
…..Petitioner
Versus
The State of Bihar ……………… ……..O.P.

———————————-
2 24.08.2011 Heard learned counsel for the petitioners and learned

Additional Public prosecutor for the State

Both the applications arise out of one case are being

heard together and disposed by this composite order.

Petitioners apprehend their arrest in connection with

Barhariya P.S. Case No. 113 of 2011 for the offences punishable

under sections 341,323, 324, 307 of the Indian Penal Code and

section 3 & 4 of the SC/ST (Prevention of Atrocities) Act and are

named accused in this case with allegation of abuse and assault.

There is specific allegation against petitioner Mahadeo Prasad of

inflicting injury by knife.

Submission is that injury report does not support the

allegation of inflicting any such injury by knife. Further more the

case appears to be squarely covered with a decision of the Apex

Court in case of Jorgia Vs. State of A.P. reported in 2009(1)

BCCR 153 (SC).

Considering the facts and circumstances of the case,
2

in the event of his arrest/surrender before the court below within

four weeks, let the above named petitioners be enlarged on bail on

furnishing bail-bond of Rs. 10,000/- (ten thousand) each with

two sureties of like amount each to the satisfaction of Chief

Judicial Magistrate, Siwan in Barhariya P.S. Case No. 113 of

2011 subject to the condition laid down under section 438(2)

Cr.P.C with additional condition that petitioner no.1 in Cr. Misc.

No. 25535 of 2011 and petitioner no.1 in Cr. Misc. No. 27396

shall remain physically present before the court below on each and

every date at least for one year or till disposal of the case

whichever is earlier, in case of failure on two consecutive dates,

without giving any reasonable explanation, the liberty granted

shall be deemed to be cancelled.

(Akhilesh Chandra,J)

M.Rahman