High Court Patna High Court - Orders

Sriniwas Pradhan & Ors. vs The State Of Bihar on 25 October, 2011

Patna High Court – Orders
Sriniwas Pradhan & Ors. vs The State Of Bihar on 25 October, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Cr. Misc. No.34922 of 2011
          1. Sriniwas Pradhan, son of late Devi Dayal Pradhan
          2. Vijay Shankar Pradhan, son of late Shiva Pradhan
          3. Raghunath Pradhan, son of late Mahesh Pradhan
          4. Narad Muni Pradhan @ Narad Pradhan, son of Raghunath Pradhan
          5. Phulan Pathak @ Jhulan Pathak, son of late Chand Govind Pathak
          6. Manoj Pradhan, son of late Krishna Bihari Pradhan @ Nawzad
             Pradhan
             All residents of village Parsaganda, P.S. Sikraul, district Buxar
                                                 .. Petitioners
                                     Versus

          The State Of Bihar                    .. Opposite party

                                    ****

/2/ 25 October Heard learned counsel for the petitioners and
2011
the State.

This is an application for grant of anticipatory

bail for offence under Sections 147, 148 and 323 of the

Penal Code and 3(i)(x) of the Scheduled Castes and

Scheduled Tribes (Prevention of Atrocities) Act.

The allegation is of abuse by calling the caste

name.

The learned counsel for the petitioners submits

that prior to the institution of this case a suit was filed

being T.S. no. 153 of 1998 filed on 05.08.1998 and, hence,

contends that the fact of the institution of the case is that

suit was filed against the complainant and others regarding
2

the land dispute and this case is the outcome of that case.

It has been submitted that other sections are bail able, but,

Section 3(i)(x) of the Scheduled Castes and Scheduled

Tribes (Prevention of Atrocities) Act has been attracted for

false implication.

Hence, having regard to the facts and

circumstances, let the petitioners, above named, in the

event of their arrest or surrender, are directed to be

released on anticipatory bail, within four weeks, from the

date of receipt of this order, on furnishing bail bonds of

Rs.10,000/- (rupees ten thousand) each with two sureties of

the like amount each in connection with S.C. & S.T. Case

No. 4 of 2003 to the satisfaction of Additional District

Judge, I, Buxar, subject to the condition laid down under

Section 438(2) of the Criminal Procedure Code.

( Gopal Prasad, J.)
S.A.