High Court Patna High Court - Orders

Bindeshwari Sada vs The State Of Bihar on 1 August, 2011

Patna High Court – Orders
Bindeshwari Sada vs The State Of Bihar on 1 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellanious No.25526 of 2011
                   Bindeshwari Sada, Son of Hiray Sada, Resident of Village-Brahampur,
                   P.S. Kusheshwar Asthan, District-Darbhanga.             .....Petitioner.
                                                     Versus
                   The State of Bihar                                      .....Opposite Party.
                   For the Petitioner            : Mr. Pramod Kumar, Advocate.
                   For the State                 : APP.
                                        ----------------------------------

02/ 01.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is accused of the

case which has been registered under Sections

147, 148, 149, 341, 323, 324, 326, 307, 357,

304, 188, 337, 333, 427, 435 of the Indian

Penal Code and Section 3/4 of the Damage to

Public Property Act.

Submission is that allegations are

of general in nature and many accused persons

namely Ashok Chaupal, Khela Nand Chaudhary

and Lalit Yadav have been admitted to bail.

No specific overt act has alleged against the

petitioner. In fact, there was general

indictment against the administration and

slogans were raised.

                                        Considering              the       facts            and

                          circumstances         of    the    case,       let    the    above

                          named     petitioner         be    released      on     bail      on

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

                          thousand)       with       two    sureties      of     the       like
                              2




            amount    each       to   the   satisfaction   of   the

            learned     Chief         Judicial   Magistrate/court

            concerned    Darbhanga          in   connection     with

Kusheshwar Asthan P.S. Case No. 108 of 2011.

(Shyam Kishore Sharma, J.)
kksinha/-