IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.24728 of 2011
1. Guru Charan Paswan S/o Late Sarjug Paswan,
2. Devendra Paswan S/o Guru Charan Paswan,
3. Suresh Paswan, S/o Late Ramji Paswan,
R/o Village-Bakhara, Buzurg, P.S. Bhagwanpur,
District-Vaishali.
--Petitioners
Versus
The State Of Bihar --Opp.Party
3 16.09.2011
Heard learned counsel for the
Petitioners and learned Additional Public
Prosecutor for the State.
All the three petitioners are named
accused in this case relating to some disturbance
during election process of Mukhiya and getting
one apprehended person forcibly released.
Submission is that there is general and omnibus
allegation. Moreover petitioner no.1, Guru
Charan Paswan, has also filed complaint case
no.945 of 2011 against the Officer-in-charge and
others including rival candidate for the post.
There is no criminal antecedent.
Considering the facts and circumstances,
the petitioners, in the event of arrest or surrender
within four weeks from today, are directed to be
enlarged on bail on furnishing bonds of Rs.
!0,000/- (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the
Chief Judicial Magistrate, Vaishali at Hajipur,
in Bhagwanpur P.S. Case no. 73 of 2011, subject
to the conditions laid down in Section 438 (2) of
the Code of Criminal Procedure with additional
condition that the petitioners shall remain present
before the court below on each and every date till
two years or till disposal of the case, whichever is
earlier. If the petitioners fail to remain present on
two consecutive dates without any reasonable
explanation the privilege granted shall be deemed
to be canceled.
( Akhilesh Chandra, J.)
AAhmad