IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36801 of 2011
Rohit Paswan, Son of Late Ganesh Paswan, Resident of Village-
Shivanandpur, P.S.-Sultanganj, District-Bhagalpur.
.....Petitioner.
Versus
The State of Bihar .....Opposite Party.
For the Petitioner : Mr. Ranjan Kumar Jha, Advocate.
For the State : APP.
----------------------------------
02/ 09.11.2011 Heard learned Counsel for the
petitioner and learned Counsel for the State.
The petitioner seeks bail in a case
which has been registered under Sections 436,
379, 427 and some other Sections of the
Indian Penal Code and Section 3(2)(a)/4 of
Prevention of Damage to the Public Property
Act, 1984.
According to the allegation a mob
protesting against electric supply of
electricity has vandalized and ransacked the
office of the Executive Engineer,
Electricity.
Submission is that there was
general protest and it is difficult to pin
point any finger to a particular person. It
has also been submitted that others have been
admitted to bail.
Considering the facts and
circumstances of the case, the above named
2
petitioner is directed to be released on bail
on furnishing bail bond of Rs. 10,000/- (ten
thousand) with two sureties of the like
amount each to the satisfaction of the
learned Chief Judicial Magistrate/court
concerned, Bhagalpur in connection with
Sultanganj P.S. Case No. 58 of 2011.
(Shyam Kishore Sharma, J.)
kksinha/-