High Court Patna High Court - Orders

Kaushal Mahto vs The State Of Bihar on 21 September, 2011

Patna High Court – Orders
Kaushal Mahto vs The State Of Bihar on 21 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.12772 of 2011
                                          Kaushal Mahto
                                               Versus
                                      The State Of Bihar
                                  ----------------------------------

3 21.9.2011 Petitioner is in custody since 11.8.2008 when he became

an accused in Konch P.S. Case No.77/05.The offence in question is

under section 394 of the Indian Penal Code.

Submission of the counsel is that for the crime charged

petitioner has spent enough time in custody. Except confessional

statement of co-accused, there is nothing as such as evidence. No T.I.P.

was held. Petitioner will also cooperate in the trial and not abscond.

Taking the above facts into consideration let the

petitioner, namely, Kaushal Mahto be released on bail on furnishing

bail bond of Rs.20,000/- with two sureties of the like amount each to

the satisfaction of Smt. Anupam Kumari, J.M., 1 st Class, Gaya, in G.R.

No.2203/05 /Trial No.614 of 2010 arising out of Konch P.S. Case

No.77 of 2005. One surety will be executed by the father of the

petitioner and the other by the wife, namely, Basanti Devi who has

sworn the affidavit in the present application.

AnilKrSinha                                 (Ajay Kumar Tripathi,J.)