High Court Patna High Court - Orders

Umesh Yadav vs The State Of Bihar on 16 June, 2011

Patna High Court – Orders
Umesh Yadav vs The State Of Bihar on 16 June, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          Cr.Misc. No.19054 of 2011
                Umesh Yadav, son of Ramchandra Yadav, resident of village-Pokharia Maldahiya,
                P.S.-Shikarpur, District-West Champaran. ... Petitioner.
                                                       Versus
                                             THE STATE OF BIHAR
                                                     -----------

2 16.06.2011 Heard learned counsel for the petitioner and learned counsel

for the State.

Petitioner is an accused for offences punishable under

sections 341, 323, 307, 379, 504 of the Indian Penal Code.

The allegation against the petitioner is that he was insisting

upon the informant to cast his vote in favour of a candidate in an election,

but when the informant did not agree the petitioner assaulted him.

Learned counsel for the petitioner submits that the entire

allegation is false and frivolous and both the injuries of swelling and

abrasion are simple in nature. Learned counsel for the petitioner further

submits that petitioner has got no criminal antecedent and he has been

implicated due to political rivalry.

Considering the aforesaid facts and circumstances, this

petition for anticipatory bail is allowed. In the event of arrest or surrender

within fifteen days from the date of receipt/ production of a copy of this order

in the court below, the petitioner, namely, Umesh Yadav is directed to be

enlarged on bail on executing bail bond of Rs.10,000/-(Ten Thousand) with

two sureties of the like amount each to the satisfaction of learned Chief

Judicial Magistrate, Bettiah, West Champaran in connection with Shikarpur

P.S. Case No.146 of 2011, subject to conditions as laid down under section

438(2) of the Code of Criminal Procedure.

PN                                                                   (S.N. Hussain,J.)