High Court Patna High Court - Orders

Naresh Rai @ Ram Naresh Rai & Ors. vs The State Of Bihar on 25 August, 2011

Patna High Court – Orders
Naresh Rai @ Ram Naresh Rai & Ors. vs The State Of Bihar on 25 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.28389 of 2011
                  1. Naresh Rai @ Ram Naresh Rai, Son of Ram Lakhan Rai.
                  2. Ram Darash Rai, Son of Ram Lakhan Rai.
                  3. Shambhu Rai, Son of Ram Darash Rai.
                  4. Sunil Rai, Son of Ram Darash Rai.
                  5. Hazari Rai, Son of Ram Swaroop Rai.
                  6. Lakshman Rai, Son of Ram Swaroop Rai.
                     All are resident of village-Laptaha, P.S.-Parihar, District-Sitamarhi.

                                           Versus
                                      The State of Bihar
                                          -----------

2. 25.08.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

The petitioners apprehend their arrest in a case

registered for the offence under Sections 341, 323, 504/34 of the

Indian Penal Code and Section 3(x) of S.C. & S.T. (Prevention

of Atrocities) Act.

It is stated that save and except the offence under S.C.

& S.T. (Prevention of Atrocities) Act, other sections under the

IPC are bailable in nature.

It is also stated that earlier the petitioner no. 1 had

instituted a case against the Officer-in-Charge of the concerned

police station, who has set up the informant of the present case

and has got a false case registered.

It is also stated that all the six petitioners belong to

one family and they are related to each other. Though, it is

alleged that all the six accused persons assaulted the informant

and her husband indiscriminately by lathi, danda, fists and slaps

but no injury report is there to support the allegation of assault.
2

It is also submitted that the instant case is an abuse of

the process of court.

Be that as it may, in view of statutory bar under

Section 18 of the S.C. & S.T. (Prevention of Atrocities) Act, the

present application is not maintainable.

However, taking into consideration the nature of

allegation, in case the petitioners surrender before the court

below within six weeks and seek regular bail, the court below

shall release them on furnishing bail bonds and sureties to its

own satisfaction.

Let this order be communicated to the court below

through Fax at the cost of the petitioner.

Sanjeet                                    (Ashwani Kumar Singh, J.)