High Court Patna High Court - Orders

Ganesh Lohar @ Ganesh Lohar @ … vs The State Of Bihar on 15 March, 2011

Patna High Court – Orders
Ganesh Lohar @ Ganesh Lohar @ … vs The State Of Bihar on 15 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.3131 of 2011
                     GANESH LOHAR @ GANESH LOHAR @ SHARMA
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 15.03.2011 Heard learned counsel for the petitioner as well as learned

Addl. P.P. for the State.

Admittedly, informant is not an eye-witness of the alleged

occurrence and the impugned order of the learned 2nd Addl. Sessions

Judge reveals that in course of investigation witnesses have claimed to

have seen petitioner and some other co-accused persons playing

gambling along with the deceased. Moreover having similar allegation

co-accused persons Manoj Rajak and Ranjit Singh have already been

granted bail by this court.

In the aforesaid facts and circumstances as well as

submissions of the parties, let petitioner, Ganesh Lohar @ Ganesh

Lohar @ Sharma, be released on bail on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Chief Judicial Magistrate, Purnea in Sadar P.S. Case no. 114 of

2010.

      shahid                                               (Hemant Kumar Srivastava,J)