High Court Patna High Court - Orders

Rohit Paswan vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Rohit Paswan vs The State Of Bihar on 9 November, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.36801 of 2011
                   Rohit Paswan, Son of Late Ganesh Paswan, Resident of Village-
                   Shivanandpur, P.S.-Sultanganj, District-Bhagalpur.
                                                                    .....Petitioner.
                                                      Versus
                   The State of Bihar                               .....Opposite Party.
                   For the Petitioner    : Mr. Ranjan Kumar Jha, Advocate.
                   For the State         : APP.
                                         ----------------------------------

02/ 09.11.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner seeks bail in a case

which has been registered under Sections 436,

379, 427 and some other Sections of the

Indian Penal Code and Section 3(2)(a)/4 of

Prevention of Damage to the Public Property

Act, 1984.

According to the allegation a mob

protesting against electric supply of

electricity has vandalized and ransacked the

office of the Executive Engineer,

Electricity.

Submission is that there was

general protest and it is difficult to pin

point any finger to a particular person. It

has also been submitted that others have been

admitted to bail.

Considering the facts and

circumstances of the case, the above named
2

petitioner is directed to be released on bail

on furnishing bail bond of Rs. 10,000/- (ten

thousand) with two sureties of the like

amount each to the satisfaction of the

learned Chief Judicial Magistrate/court

concerned, Bhagalpur in connection with

Sultanganj P.S. Case No. 58 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-