IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21236 of 2011
Ashwani Kumar Lal @ Ashwani Kumar Sinha, Son of Late
Ramashish Prasad, resident of village-Sihma, P.S.-
Khodabandpur, District-Begusarai, at present working in the
office of Anchal-Rosera, P.S.-Rosera, District-Samastipur.
.......Petitioner.
Versus
The State of Bihar ........Opposite Party.
-----------
2/- 06.07.2011 Heard learned counsel for the petitioner and
learned counsel appearing for the State.
The petitioner apprehends his arrest in
connection with Rosera P.S. Case No. 54 of 2011 registered
for the offence under sections 341, 323, 504, 353 of the
I.P.C. and section 3(x) of SC/ST Prevention of Atrocities Act.
Learned counsel for the State opposes the prayer
for bail.
Taking into consideration the fact nothing has
been whispered which would show that offence under
section 3 (x) of SC/ST Prevention of Atrocities is made out
as also the fact that the petitioner was staff of circle office,
Rosera and was deputed on election duty and, thus,
causing obstruction to the informant, who is said to be
Choukidar does not seem to be believable and other
sections being bailable, let the petitioner namely Ashwani
Kumar Lal @ Ashwani Kumar Sinha in the event of his
arrest at the hands of police or surrender before the Court
2
below, be released on bail in connection with Rosera P.S.
Case No. 54 of 2011 on furnishing bail bond of Rs. 5,000/-
(Five thousand) with two sureties of the like amount each to
the satisfaction of the learned Chief Judicial Magistrate,
Rosera at Samastipur.
Sanjeet/- (Ashwani Kumar Singh, J.)