IN THE HIGH COURT OF JUDICATURE AT PATNA
CRIMINAL MISCELLANEOUS NO.35280 OF 2011
KAMO YADAV SON OF ANANDI YADAV, R/O VILLAGE-
SHIVNANDANPUR, P.S.-SULTANGANJ, DISTRICT-
BHAGALPUR
VERSUS
THE STATE OF BIHAR
----------------------------------
2 19/10/2011 Heard Mr. Indeshwari Prasad Mandal, learned
counsel for the petitioner and learned APP for the State.
The petitioner seeks bail in a case registered
under Sections 147, 149, 341, 323, 436, 379, 427, 332,
353, 337, 432, 506, 440 of the Indian Penal Code and
Sections 3(2) (9), 4 of Prevention of Damage to Public
Property Act.
Submission is that there was general protest
regarding non-supply of electric energy and the persons
who put protest were implicated only on the basis of
suspicion. The petitioner is a respectable person of the
society.
Considering the facts and circumstances of
the case, the petitioner above named is directed to be
released on furnishing of bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like amount each to
the satisfaction of the learned C.J.M./concerned Court,
Bhagalpur in connection with Sultanganj P.S. Case No.
58 of 2011.
Avin (Shyam Kishore Sharma, J.)