IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellanious No.25526 of 2011
Bindeshwari Sada, Son of Hiray Sada, Resident of Village-Brahampur,
P.S. Kusheshwar Asthan, District-Darbhanga. .....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Pramod Kumar, Advocate.
For the State : APP.
----------------------------------
02/ 01.08.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner is accused of the
case which has been registered under Sections
147, 148, 149, 341, 323, 324, 326, 307, 357,
304, 188, 337, 333, 427, 435 of the Indian
Penal Code and Section 3/4 of the Damage to
Public Property Act.
Submission is that allegations are
of general in nature and many accused persons
namely Ashok Chaupal, Khela Nand Chaudhary
and Lalit Yadav have been admitted to bail.
No specific overt act has alleged against the
petitioner. In fact, there was general
indictment against the administration and
slogans were raised.
Considering the facts and
circumstances of the case, let the above
named petitioner be released on bail on
furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
2
amount each to the satisfaction of the
learned Chief Judicial Magistrate/court
concerned Darbhanga in connection with
Kusheshwar Asthan P.S. Case No. 108 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-