IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.9496 of 2011
=============================================
Ganesh Mahto
…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
=============================================
6 29-09-2011 Heard learned counsel for the petitioner and learned
counsel for the State.
In a case of misuse of privilege of bail for a period of
more than six years, petitioner remained in custody since
27.12.2010 and there is no progress in the case towards
examination of witnesses.
Hence, prayer of the petitioner for bail is allowed.
Let the above named petitioner be enlarged on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) with two
sureties of the like amount each to the satisfaction of A.D.J.
(F.T.C.-V), Lakhisarai in connection with S. Tr. No. 354 of 1996
arising out of Barahia (Birupur) P.S. Case No. 154 of 1995.
Shailendra Bhushan (Mandhata Singh, J)
Prasad/-