IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43906 of 2010
PANKAJ BAITHA, SON OF SYAM BILASH BAITHA
Versus
THE STATE OF BIHAR
-----------
02 19.01.2011 Heard learned counsel for the petitioner as well
as learned P.P. for the State.
Petitioner seeks his bail in connection with
Durgawati P.S. Case No 37 of 2010 registered under Sections
386/34 of the Indian Penal Code.
At the very outset, learned counsel for the
petitioner submits that having more or less similar allegation,
co-accused Nagendra Yadav and others have already been
granted privilege of bail.
Although, learned Public Prosecutor opposed the
prayer on the ground that petitioner carries criminal antecedent
but considering the aforesaid facts and circumstances of the
case as well as period of detention of the petitioner in jail
custody above named petitioner is directed to be released on
bail on furnishing bail bonds of Rs. 10,000/- (Ten Thousand)
with two sureties of the like amount each to the satisfaction of
Chief Judicial Magistrate, Kaimur at Bhabua in connection
with above stated Durgawati P.S. Case No. 37 of 2010.
Shahzad (Hemant Kumar Srivastava, J )