High Court Patna High Court - Orders

Satish Singh @ Satish Kumar Singh vs State Of Bihar on 25 March, 2011

Patna High Court – Orders
Satish Singh @ Satish Kumar Singh vs State Of Bihar on 25 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.39991 of 2010
                    SATISH SINGH @ SATISH KUMAR SINGH
                                         Versus
                                  STATE OF BIHAR
                                       -----------

3 25.3.2011 Heard learned counsel for the

parties.

The only non-bailable offence is

abuse in name of informant’s caste.

Exhibits 2,3 and 4 are in corroboration

of the F.I.R. for differences in between

the parties on the point of appointment

of second round selection of school

teacher. There may be more fault on

behalf of informant as illegality

committed on her behalf was complained

to the authorities and under direction

of A.D.M. Bhojpur, F.I.R. was lodged one

day earlier to this case and now parties

have resolved their differences by

filing compromise, favours the

petitioner for bail but in regular side

only as anticipatory bail is not

maintainable.

Hence, prayer for anticipatory

bail on behalf of petitioner is

rejected.

2

However, petitioner is directed

to surrender in the court of Chief

Judicial Magistrate, Bhojpur, Ara in

Sahar P.S. Case No. 64/10 and pray for

regular bail which shall be decided on

the observation made above without being

prejudiced by this rejection order.

AI                                            ( Mandhata Singh, J.)