High Court Patna High Court - Orders

Kundan Singh vs The State Of Bihar on 14 July, 2011

Patna High Court – Orders
Kundan Singh vs The State Of Bihar on 14 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr. Misc. No.20686 of 2011
                                           Kundan Singh
                                               Versus
                                       The State Of Bihar
                                             -----------

2/ 14.07.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

Petitioner along with others is alleged for

obstructing polling. Police Party was pelted by means of

stone chips. Submission is that petitioner was polling agent.

Symbol allotted to candidates were changed which was not

protested by this petitioner only rather by supporters of other

candidates also. For the same only, he is in custody since

13.05.2011.

Considering the facts and circumstances of the

case, prayer of the petitioner for bail is allowed.

Let the above named petitioner be enlarged on

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

with two sureties of the like amount each to the satisfaction

of C.J.M., Nawada in connection with Narhat P.S. Case No.

46 of 2011.

shail                                       (Mandhata Singh, J.)