High Court Patna High Court - Orders

Md.Mirazul Haque vs State Of Bihar on 12 August, 2010

Patna High Court – Orders
Md.Mirazul Haque vs State Of Bihar on 12 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.25377 of 2010
                                 MD. MIRAZUL HAQUE
                                      Versus
                                  STATE OF BIHAR
                                      ------

2/ 12.08.2010 Heard learned counsel for the petitioner, learned counsel

for the State and Mr. Birendra Kumar, learned counsel for the

informant.

Abuse in name of informant’s caste to humiliate her is

doubted on the ground that she and her husband were examined only

on 06.03.2010 and enmity was there in between both the families. If

it can help the petitioner that in regular side otherwise allegation is

constituting offence under Section 3(I)(x) of the S.C./S.T.

(prevention of atrocities) Act as the abuse was given in name of her

caste on the way to her home.

Accordingly, the application is rejected as not

maintainable.

However, petitioner is directed to surrender before the

Court below and pray for regular bail which shall be decided on its

own merit on the same day without being prejudiced by this

rejection order.

shail                                          (Mandhata Singh, J.)