High Court Patna High Court - Orders

Kamo Yadav vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Kamo Yadav vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CRIMINAL MISCELLANEOUS NO.35280 OF 2011
                  KAMO YADAV SON OF ANANDI YADAV, R/O VILLAGE-
                    SHIVNANDANPUR, P.S.-SULTANGANJ, DISTRICT-
                                       BHAGALPUR
                                          VERSUS
                                THE STATE OF BIHAR
                              ----------------------------------

2 19/10/2011 Heard Mr. Indeshwari Prasad Mandal, learned

counsel for the petitioner and learned APP for the State.

The petitioner seeks bail in a case registered

under Sections 147, 149, 341, 323, 436, 379, 427, 332,

353, 337, 432, 506, 440 of the Indian Penal Code and

Sections 3(2) (9), 4 of Prevention of Damage to Public

Property Act.

Submission is that there was general protest

regarding non-supply of electric energy and the persons

who put protest were implicated only on the basis of

suspicion. The petitioner is a respectable person of the

society.

Considering the facts and circumstances of

the case, the petitioner above named is directed to be

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

thousand) with two sureties of the like amount each to

the satisfaction of the learned C.J.M./concerned Court,

Bhagalpur in connection with Sultanganj P.S. Case No.

58 of 2011.

Avin                                    (Shyam Kishore Sharma, J.)