High Court Patna High Court - Orders

Ganga Kewat vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Ganga Kewat vs The State Of Bihar on 5 August, 2011
                              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Criminal Miscellaneous No.24401 of 2011
                     Ganga Kewat, Son of Jagdeo Kevat, Resident of Village-Bateriabigha,
                     P.S.-Belchhi, District-Nalanda.                    .....Petitioner.
                                                          Versus
                     The State of Bihar                                 .....Opposite Party.
                     For the Petitioner               : Mr. Raj Bansh Dubey, Advocate.
                     For the State                    : APP.
                                             ----------------------------------

03/ 05.08.2011 Heard learned Counsel for the

petitioner and learned Counsel for the State.

The petitioner is in custody since

15.10.2007 in a case which has been registered

under Section 395 of the Indian Penal Code

against unknwon.

Submission is that the petitioner’s

name has come only on the basis of the

confessional statement of co-accused and he has

not been put on Test Identification Parade.

Considering the facts and

circumstances of the case, let the above named

petitioner 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 Chief Judicial

Magistrate/court concerned, Nalanda in

connection with Chandi P.S. Case No. 204 of

2007.

(Shyam Kishore Sharma, J.)
kksinha/-