High Court Patna High Court - Orders

Jagar Nath Chandravanshi vs The State Of Bihar on 27 July, 2011

Patna High Court – Orders
Jagar Nath Chandravanshi vs The State Of Bihar on 27 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA

                                Cr.Misc. No.24657 of 2011

                  Jagar Nath Chandravanshi, Son of Late Ramrati Ram @ Ram Rate
                  Chandravanshi, resident of village-Mustafapur, P.S.-Manikpur (Surajgarha),
                  District-Lakhisarai.                                ........Petitioner.
                                          Versus
                  The State of Bihar                           ..............Opp. Party.

                                         -----------

2. 27.07.2011 Heard learned counsel for the petitioner and learned

counsel appearing for the State.

It is submitted that save and except Section 353 of the

Indian Penal Code other offences under which the F.I.R. has been

registered are bailable.

The allegation is of creating objection while election

for Panchayat was going on. It is submitted that mother of the

petitioner was a candidate for the post of Mukhiya and since there

was a rumour that the booth was being captured, petitioner and

others went there and protested against the same and that is why

the present case has been registered.

Learned counsel for the State opposes the prayer for

grant of bail.

Taking into consideration the aforesaid facts and

circumstances, let the petitioner, namely Jagar Nath Chandravanshi

in the event of his arrest or surrender before the court below within

a period of four weeks from the date of receipt/communication of

this order, be released on bail on furnishing bail bond of Rs.

5,000/- (Five thousand) with two sureties of the like amount each
2

to the satisfaction of learned Chief Judicial Magistrate, Lakhisarai

in connection with Surajgarha (Manikpur) P.S. Case No. 57 of

2011.

Sanjeet                                     (Ashwani Kumar Singh, J.)