IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24112 of 2010
SUBOD MANDAL @ SUBODH MANDAL & ANR
Versus
STATE OF BIHAR
-----------
2. 29.07.2010. Heard learned counsel for the
petitioners and the State.
The petitioners being neighbours of the
informant are apprehending their arrest in
connection with Kahalgaon P.S. Case No. 58 of
2010 in a case registered under Sections 341,
323, 325, 354/34, 324 of the I.P.C. and Section
3(i)(x) of the S.C./S.T.(Prevention of
Atrocities)Act.
It is submitted by the learned counsel
for the petitioners that there was only petty
scuffle in which simple injuries were caused.
However, the allegation of teasing the
informant’s grand-daughter is against Janardan
Mandal who has been granted bail by the learned
court below.
Considering the nature of allegation, I
am not inclined to grant anticipatory bail to
the petitioners.
The anticipatory bail application of
the petitioners is rejected.
However, I see no reason the learned
court below will give a different treatment to
2
the petitioners in view of the fact that other
accused Janardan Mandal has been granted bail.
Let the learned court below consider
the regular bail application of the petitioners
in view of the aforesaid observation and
preferably dispose of regular bail application
on the same day.
Let the order be transmitted through
fax at the cost of the petitioners.
U.K. ( Dinesh Kumar Singh, J.)