IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.20686 of 2011
Kundan Singh
Versus
The State Of Bihar
-----------
2/ 14.07.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Petitioner along with others is alleged for
obstructing polling. Police Party was pelted by means of
stone chips. Submission is that petitioner was polling agent.
Symbol allotted to candidates were changed which was not
protested by this petitioner only rather by supporters of other
candidates also. For the same only, he is in custody since
13.05.2011.
Considering the facts and circumstances of the
case, prayer of the petitioner for bail is allowed.
Let the above named petitioner be enlarged on
bail on furnishing bail bond of Rs. 10,000/- (ten thousand)
with two sureties of the like amount each to the satisfaction
of C.J.M., Nawada in connection with Narhat P.S. Case No.
46 of 2011.
shail (Mandhata Singh, J.)