IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.19054 of 2011
Umesh Yadav, son of Ramchandra Yadav, resident of village-Pokharia Maldahiya,
P.S.-Shikarpur, District-West Champaran. ... Petitioner.
Versus
THE STATE OF BIHAR
-----------
2 16.06.2011 Heard learned counsel for the petitioner and learned counsel
for the State.
Petitioner is an accused for offences punishable under
sections 341, 323, 307, 379, 504 of the Indian Penal Code.
The allegation against the petitioner is that he was insisting
upon the informant to cast his vote in favour of a candidate in an election,
but when the informant did not agree the petitioner assaulted him.
Learned counsel for the petitioner submits that the entire
allegation is false and frivolous and both the injuries of swelling and
abrasion are simple in nature. Learned counsel for the petitioner further
submits that petitioner has got no criminal antecedent and he has been
implicated due to political rivalry.
Considering the aforesaid facts and circumstances, this
petition for anticipatory bail is allowed. In the event of arrest or surrender
within fifteen days from the date of receipt/ production of a copy of this order
in the court below, the petitioner, namely, Umesh Yadav is directed to be
enlarged on bail on executing bail bond of Rs.10,000/-(Ten Thousand) with
two sureties of the like amount each to the satisfaction of learned Chief
Judicial Magistrate, Bettiah, West Champaran in connection with Shikarpur
P.S. Case No.146 of 2011, subject to conditions as laid down under section
438(2) of the Code of Criminal Procedure.
PN (S.N. Hussain,J.)