High Court Patna High Court - Orders

Mithilesh Paswan vs The State Of Bihar on 1 April, 2011

Patna High Court – Orders
Mithilesh Paswan vs The State Of Bihar on 1 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.7728 of 2011
            MITHILESH PASWAN SON OF SIKANDAR PASWAN.
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2 01.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 341, 323, 354 and

379/341 of the Indian Penal Code and Section ¾ of the

Witch Practices Act.

It is alleged against the petitioner to have

assaulted and abused the informant by calling her

witch.

The specific accusation against Sunaina Devi

who has been granted anticipatory bail by learned court

below. It appears that the occurrence took place on

19.08.2010 when the F.I.R. was registered on

16.09.2010. There is a counter version of the

occurrence also.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned
2

Court below within a period of 12 weeks from today,

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

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Aurangabad in connection with Pauthu P.S. Case No.

39/2010, subject to the conditions as laid down under

Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-