High Court Patna High Court - Orders

Ram Narayan Mishra vs The State Of Bihar on 12 October, 2011

Patna High Court – Orders
Ram Narayan Mishra vs The State Of Bihar on 12 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.34007 of 2011
                 ======================================================

Ram Narayan Mishra
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================

2 12-10-2011 Heard learned counsels for the petitioner and the State.

The petitioner is apprehending his arrest in a case

registered under Sections 341, 323, 504, 354 and 379/34 of the

Indian Penal Code and Section 3(x) (xi) of the ST/SC (Atrocities

of prevention) Act.

It is alleged that the informant was called by the Mukhiya

and the petitioner being the Panchayat Secretary for distribution

of B.P.L coupons, but some of them were distributed and other

were not distributed and when the informant objected this he was

being abused.

It is submitted that during the investigation, the police

found the accusation false and submitted the final form but

differing with the same the cognizance has been taken.

It appears that the informant has subsequently retracted

from his initial version and has filed a petition to that effect.

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 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, Katihar in

connection with Falka P.S. Case No. 52/2010, subject to the

conditions as laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J)
Amrendra/-