IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29398 of 2011
Matroo Parihar
Versus
The State Of Bihar
-----------
02/ 14.09.2011 Heard learned counsel for the petitioner as well as learned
Addl. Public Prosecutor for the State.
Petitioner is in jail custody since 21.4.2010 in a case
registered under sections 342, 324, 354 and 379 of the IPC.
Although, allegedly, petitioner was caught at the spot but
submission on behalf of the petitioner is that altogether five witnesses
have already been examined in course of trial and some witnesses
have been declared hostile.
Taking into consideration the period of detention of the
petitioner in jail custody as well as above stated submissions of the
parties, let the petitioner, Matroo Parihar, 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 Sessions Judge, Katihar in
Sessions Trial no. 236/2010 arising out of Manihari P.S. Case no.
69/2010.
shahid (Hemant Kumar Srivastava,J)