IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29438 of 2011
Mani Kant Paswan (Dy. S.P.), S/o Late Chhedi Paswan, Resident of
Arajpur, Police Station - Chousa, District - Madhepura. At present
Deputy Supt. Of Police Crime Branch at Patna ........ Petitioner
Versus
The State Of Bihar ............................ Opposite Party
----------------------------------
3 24.10.2011 Heard Sri Arvind Kumar Mouar, learned
counsel for the petitioner. None appeared on behalf of the
State.
The petitioner, who is apprehending his arrest
in Chousa P.S. Case No. 35 of 2011 registered under
Sections 147, 427, 353, 224, 171(G) and 188 of the Indian
Penal Code and Section 130 of the Panchayati Raj Act, has
prayed for grant of anticipatory bail.
The allegation against the petitioner is that
during the time of election within the radius of 500 metres
of polling booth the petitioner was found talking on mobile
phone and on this allegation the petitioner has been made
accused.
Learned counsel for the petitioner submits that
the petitioner is a responsible person and he is posted as
Deputy Superintendent of Police (Vigilance).
In view of the facts and circumstances, let the
petitioner namely Mani Kant Paswan (Dy. S.P.), in the
event of arrest or surrender before the court below within a
period of six weeks from today be enlarged on bail on
2
furnishing bail bond of Rs. 10,000 (ten thousand) with two
sureties of the like amount each to the satisfaction of
learned C.J.M. at Madhepura in connection with Chausa
P.S. Case No. 35 of 2011, subject to the condition as laid
down under Section 438(2) of the Code of Criminal
Procedure.
( Rakesh Kumar, J.)
Praful