IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.43268 of 2008
1. Rakesh Prasad
2. kishanlal kushwaha
3.Firangi Lal Kushwaha
4. Rajesh Kumar Kushwaha
5. Daud @ Md. Daud
----------------------------- Petitioners
Versus
State Of Bihar & Anr
----------------------------------
2 3.8.2011 Heard learned counsel for the parties.
Offences includes sections
3(iv)(v)(x)(xi) of SC/ST (Prevention of
Atrocities) Act. It is made clear that one is
missing in the complaint petition. Attack on
sub-section (i) of section 3 of SC/ST Act is on
the point of complainant’s caste that he is
member of Muryari not from Scheduled Tribe
while this much is opposed on the ground that
complainant is from Munda community (ST). Other
offences are under different sections of IPC
are said falsely made without any occurrence is
not the stage to consider. However, there is
allegation for constituting the offences under
different sections of the IPC. As about
constitution of offence under SC/ST (Prevention
of Atrocities) Act, their claim and counter
claim can be well scrutinized at the stage of
framing charge in the case and subsequent stage
2
by the Trial Court in C.A. Case no. 586/07.
With such observation, this application
is disposed of.
AI ( Mandhata Singh, J.)