IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3901 of 2011
JIWACH MAHTON
Versus
THE STATE OF BIHAR
-----------
2 02.02.2011 The petitioner is languishing in jail since
10.11.2003, in a case registered under Section 302/34
of the Indian Penal Code.
The impugned order reflects, that the case
is fixed for evidence of Doctor. It is submitted by
learned counsel for the petitioner that since last three
years the Doctor has not been examined and the last
witness was examined on 7.8.2008.
Considering the period of custody, let the
petitioner, namely, Jiwach Mahton 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 the learned Additional Sessions Judge,
FTC-II, Begusarai, in connection with S.T. No. 91 of
2004 arising out of Kothi P.S. Case No. 68 of 2003.
Bhardwaj/- ( Dinseh Kumar Singh, J.)