High Court Patna High Court - Orders

Gopal Pasi vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Gopal Pasi vs The State Of Bihar on 24 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.16596 of 2011
                                              Gopal Pasi
                                                Versus
                                         The State Of Bihar
                                              -----------

02/ 24.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Although it is alleged that the petitioner was caught by the

informant and others after alleged occurrence from a field but

admittedly, nothing has been recovered from the conscious possession

of the petitioner. It appears from the impugned order of the learned

Addl. Sessions Judge that the petitioner was earlier made accused in

two cases of similar nature.

Considering the aforesaid facts and circumstances as well as

submissions of the parties, let the petitioner, Gopal Pasi, 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 Chief Judicial

Magistrate, Bhagalpur in Khalgaon (Ghogha) P.S. Case no. 597/2008.

shahid                                               (Hemant Kumar Srivastava,J)