IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3265 of 2011
PARMESHWAR KUSHWAHA
Versus
THE STATE OF BIHAR
-----------
2. 10.03.2011. Heard learned counsels for the
petitioner and the State.
The petitioner is apprehending
his arrest in a case registered under
Sections 147, 148, 149, 353, 332,333,
323,325, 337, 436, 427 and 307 of the
I.P.C. and Section ¾ of the Damage to
Public Property Act.
One person was electrocuted when
a group of 200 people including the
petitioner protested against the
incident. In the F.I.R. there is
specific allegation against Rakesh
Gupta, Saroj Kumar, Suresh Mahto and
Awadhesh Singh to have put the police
jeep on fire.
Since there is general
accusation against the petitioner being
member of the mob, let the petitioner,
above named, be released on bail in the
event of arrest or surrender before the
learned court below within a period of
twelve weeks from today in connection
2
with Raxaul P.S. Case No.143 of 2010 on
furnishing bail bond of Rs. 10,000/-(Ten
Thousand) with two sureties of the like
amount each to the satisfaction of the
learned S. D. J. M. Raxaul, East
Champaran (Motihari) subject to the
conditions as laid down under Section
438(2) of the Code of Criminal
Procedure.
U. K. ( Dinesh Kumar Singh, J)