IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8779 of 2011
PUKARI YADAV @ RAM PUKAR YADAV
Versus
THE STATE OF BIHAR
-----------
2. 17.03.2011 The petitioner is apprehending his arrest in
a case registered under Sections 341, 342, 504,
353/34 of the I.P.C. and 3(i)(x) of the S.C. & S.T.
(P.O.A.) Act.
It is alleged against the petitioner that he
alongwith others came to the office of the
informant and forcibly wanted to implement their
own plan which was not included in yearly work
plan of the panchayat and the petitioner also
abused the informant.
It is submitted learned counsel for the
petitioner that it is not mentioned in the F.I.R.
that in the office of the informant other persons
were also present. Hence, the occurrence cannot
be treated to have taken place public view.
Considering the aforesaid facts, let the
petitioner namely Pukari Yadav @ Ram Pukar
Yadav, in the event of his arrest or surrender
before the Court below within a period of 12 weeks
from today, be released on anticipatory bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) each with two sureties of the like
2
amount each to the satisfaction of Chief Judicial
Magistrate, Jamui, in connection with Sikandra
(Chandradip) P.S. Case No.394 of 2009.
( Dinesh Kumar Singh, J.)
Ibrar/-