IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24657 of 2011
Jagar Nath Chandravanshi, Son of Late Ramrati Ram @ Ram Rate
Chandravanshi, resident of village-Mustafapur, P.S.-Manikpur (Surajgarha),
District-Lakhisarai. ........Petitioner.
Versus
The State of Bihar ..............Opp. Party.
-----------
2. 27.07.2011 Heard learned counsel for the petitioner and learned
counsel appearing for the State.
It is submitted that save and except Section 353 of the
Indian Penal Code other offences under which the F.I.R. has been
registered are bailable.
The allegation is of creating objection while election
for Panchayat was going on. It is submitted that mother of the
petitioner was a candidate for the post of Mukhiya and since there
was a rumour that the booth was being captured, petitioner and
others went there and protested against the same and that is why
the present case has been registered.
Learned counsel for the State opposes the prayer for
grant of bail.
Taking into consideration the aforesaid facts and
circumstances, let the petitioner, namely Jagar Nath Chandravanshi
in the event of his arrest or surrender before the court below within
a period of four weeks from the date of receipt/communication of
this order, be released on bail on furnishing bail bond of Rs.
5,000/- (Five thousand) with two sureties of the like amount each
2
to the satisfaction of learned Chief Judicial Magistrate, Lakhisarai
in connection with Surajgarha (Manikpur) P.S. Case No. 57 of
2011.
Sanjeet (Ashwani Kumar Singh, J.)