High Court Patna High Court - Orders

Kashi Musahar vs The State Of Bihar on 17 March, 2011

Patna High Court – Orders
Kashi Musahar vs The State Of Bihar on 17 March, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    Cr.Misc. No.3613 of 2011
                         KASHI MUSAHAR, SON OF MAHADEVA MUSAHAR
                                                Versus
                                     THE STATE OF BIHAR
                                              -----------

02 17.03.2011 Learned counsel for the petitioner is permitted to

make necessary corrections in prayer portion within course of

the day.

Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is languishing in jail custody since

02.12.2009 in connection with Dhansoi P.S. Case No. 59 of

2009 registered under Section 379 of the Indian Penal Code.

It is alleged that on the basis of confessional

statement of the petitioner, stolen solar plates were recovered

from possession of other accused.

Considering the aforesaid facts and circumstances

as well as period of detention of the petitioner in jail custody, let

the petitioner 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 Chief Judicial Magistrate, Buxar in

connection with above stated Dhansoi P.S. Case No. 59 of 2009.

Shahzad                                           ( Hemant Kumar Srivastava, J.)