IN THE HIGH COURT OF JUDICATURE AT PATNA Cr.Misc. No.24822 of 2011 1. Ashok Chaupal, son of Bali Chaupal, 2. Ramsewak Chaupal, son of Late Rajo Chaupal. Versus The State Of Bihar -----------
2 27.07.2011 Learned counsel for the petitioners is permitted
to correct the prayer portion of the petition.
The petitioners are an accused in Kusheshwar
Asthan P.S. Case No. 108 of 2011 for the offence under
Sections 147, 148, 149, 341, 323, 324, 326, 307, 357,
384, 188, 337, 333, 427, 435 of the Indian Penal Code
and ¾ Damage to Public Property Act.
Heard learned counsel for the petitioners and
the State.
The learned counsel appearing on behalf of the
petitioners submits that the petitioners are innocent and
has been falsely implicated in this case due to
highhandedness of the administration and in order to
cover the guilt and fault of causing injury to the innocent
on the alleged spot and the petitioners are in custody
since 23.05.2011. It appears from the first information
report that the petitioners alongwith 20 others named in
the first information report and 2500 other people being a
member of an unlawful assembly headed by Kameshwar
Ram in course of counting of Panchayat Election
damaged the vehicles and other utensils and trying to get
2
fire in the strong room raising slogans against the
administration to declare the Kameshwar Ram as a
winning candidate.
Taking into consideration the nature of
allegation and period of detention, the petitioners above
named are ordered to be enlarged on bail on furnishing
bail bonds of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of
Sub-Divisional Judicial Magistrate, Biraul at Benipur in
connection with Kusheshwar Asthan P.S. Case No. 108
of 2011, G.R. No. 323 of 2011.
Md. Ibrarul ( Rajendra Kumar Mishra, J.)