IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7268 of 2011
ARJUN MUSAHAR
Versus
THE STATE OF BIHAR
-----------
02/ 08.04.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Taking into consideration that the petitioner is not named in
the first information report and his name came in this case in the
confessional statement of co-accused who has already been granted
the privilege of bail, let the petitioner Arjun Musahar be released on
bail on furnishing bail bonds of Rs 10,000/- with two sureties of the
like amount each to the satisfaction of the Addl. Sessions Judge FTC
No. V, Kaimur at Bhabua in Sessions Trial no. 292 of 2009/ 148 of
2009 arising out of Bhagwanpur P.S. Case no. 120 of 2005.
shahid (Hemant Kumar Srivastava,J)