IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.32244 of 2011
======================================================
1. Rajendra Singh
2. Yogendra Singh
3. Mithun Singh
4. Malo Devi
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 15-10-2011 Heard learned counsels for the petitioners and the State.
The petitioners are apprehending their arrest in a complaint
case in which cognizance has been taken under Sections 323,
504, 452 and 380 of the Indian Penal Code and Section 3 (i)(x) of
the SC/ST (Prevention of Atrocities) Act.
It is alleged that for vacating the house, the assault was
made and the complainant was abused by calling his caste name.
It is submitted by learned Sr. counsel for the petitioner that
there is bona fide dispute with regard to the house in question
between the parties and several proceedings under Sections 107
and 144 Cr.P.C were going on from before. In the background of
the serious litigations between the parties the accusation does not
inspire confidence.
Considering the aforesaid facts, let the above named
petitioners be released on anticipatory bail in the event of their
arrest or surrender before the learned court below within a period
of twelve weeks from today, on furnishing the bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate,
Purnea in connection with C.A. No. 1168/2008 subject to the
conditions as laid down under Section 438(2) of the Cr.P.C.
(Dinesh Kumar Singh, J)
Amrendra Kumar/-