IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21423 of 2010
SUNIL YADAV @ PAPPU YADAV & ANR
Versus
STATE OF BIHAR
-----------
2. 12.07.2010. Heard learned counsel for the
petitioners and counsel appearing for the
State.
The petitioners are apprehending their
arrest in a case registered under Sections
341, 323, 448, 504, 379, 384/34 of the I.P.C.
and Section 3(x) of the S.C./S.T.(Prevention
of Atrocities) Act.
It is alleged that the informant was
assaulted and abused but subsequently the
informant retracted from his initial version
and filed a compromise petition.
It appears from the impugned order
that the learned Sessions Judge has refused
to exercise his jurisdiction on the ground
that the informant’s signature has not been
identified.
In that view of the matter, let the
petitioners surrender in the court below
alongwith an application on behalf of the
informant to the effect that informant had
filed duly verified compromise petition
and in that view of the matter, the regular
2
bail will be considered by the learned court
below and if the learned court below finds
that the informant has retracted from his
initial version then it is good ground for
grant of regular bail.
Let the learned court below pass an
appropriate order keeping in view the
aforesaid observation and if possible regular
bail may be disposed off on the same day.
The application is disposed off with
the aforesaid observations.
U.K. (Dinesh Kumar Singh,J)