IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2264 of 2011
VIJAY YADAV
Versus
THE STATE OF BIHAR
---------
03/ 10.03.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State assisted by the learned counsel for the complainant.
Earlier petitioner as well as one co-accused Dharmendra
Yadav had filed Cr. Misc. no. 21722/2010 for relief of anticipatory
bail but the aforesaid criminal miscellaneous case was dismissed by
this court holding that anticipatory bail application was not
maintainable in the case of Scheduled Castes and Scheduled Tribes
(Prevention of Atrocities) Act but this court also observed in the
above stated order that the circumstances placed before this court at
the time of hearing of the above stated criminal miscellaneous case
can be heard at the time of consideration of regular bail if it is filed on
behalf of the petitioner.
Although there is allegation against the petitioner and co-
accused Dharmendra Yadav that they committed rape on the
complainant but the contention of the learned counsel for petitioner is
that above stated complaint case has been brought by the complainant
at the behest of one Sunil Singh who happens to be Mukhiya of the
concerned block.
It is pointed out by the learned counsel for the petitioner that
petitioner had filed several complaint petitions against aforesaid
Mukhiya as a result of which aforesaid Mukhiya set up the
complainant and got filed above stated complaint case.
-2-
On the other hand, learned counsel appearing for the
complainant vehemently opposes the prayer for bail pointing out that
not only the complainant but witnesses also supported the
complainant’s case in course of enquiry and furthermore, medical
evidence also corroborates the version of the complainant.
Taking into consideration above stated submissions as well
as observations made by this court in order dated 16.7.2010 passed in
Cr. Misc. no. 21722/2010, let the petitioner Vijay Yadav be released
on bail on furnishing bail bond of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of Sri Sanjeev Kumar, Judicial
Magistrate, Biharsharif, Nalanda in connection with Complaint Case
no. 1321C of 2009.
shahid (Hemant Kumar Srivastava,J)