High Court Patna High Court - Orders

Guru Charan Paswan & Ors vs The State Of Bihar on 16 September, 2011

Patna High Court – Orders
Guru Charan Paswan & Ors vs The State Of Bihar on 16 September, 2011
                 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