IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28202 of 2011
Shambhu Yadav
Versus
The State Of Bihar
-----------
2. 24.08.2011 Heard learned counsel for the petitioner and the State.
Petitioner apprehends his arrest in S.C & S.T. P.S.Case
No. 39 of 2010 registered for offences u/s 341, 448, 379, 354, 427, 504
IPC & 3(IV)(V) (X) (XI) (XV) of S.C. & S.T.(Prevention of Atrocities)
Act.
From the FIR it appears that the informant was running a
Kirana shop in her house and on 4th May 2010 at 6:30 P.M. the
petitioner and others came to her shop and accused Rajiv Yadav had
asked the lady to transfer the land in his favour whereupon the
informant replied that they should not disturb and pressurize to transfer
the land. She has further stated that she was being tortured as they were
not allowing to fetch water whereupon Rajiv Yadav took out pistol and
abused her by taking her caste name. It is submitted that co-accused
Rajiv Yadav @ Sanichar Yadav had moved this Court in
Cr.Misc.No.4735 of 2011 and was granted bail and the case of the
petitioner stands on better footing.
In the facts and circumstances of the case, in the event of
arrest or surrender within 4 weeks, the petitioner Shambhu Yadav shall
be released on anticipatory bail on his furnishing bail bond of
Rs.10,000/- (ten thousand) each with two sureties of the like amount
each to the satisfaction of Chief Judicial Magistrate, Munger in S.C.&
S.T.P.S.Case no. 39 of 2010, subject to the conditions laid down u/s
438(2) Cr.P.C.
Jay/ (Shivaji Pandey,J)