IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.31325 of 2010
1. RAMA SINGH
2. Krishna Singh
Versus
THE STATE OF BIHAR
------
2/ 12.10.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Wages of the informant’s son was due with these
petitioners but he was asked to perform some work which was
denied and he was abused in name of his cast, Chamar. Submission
is that it was petitioners’ door none was there to view bring the
offence of abuse in public view rather it is specifically said that
witnesses, Bhagatu Ram, Tanchu Ram and Chhotu Ram came when
they saw informant’s son was being assaulted.
Considering the facts and circumstances of the case,
prayer of the petitioners is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Chand P.S. Case No. 28 of 2010 above named
petitioners shall be released on bail on furnishing bail bond of Rs.
10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of C.J.M., Bhabua subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)