IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.23092 of 2010
GULTEN RISIDEO
Versus
STATE OF BIHAR
-----------
3 6.8.2010 Heard counsel for the petitioner and the State.
The petitioner is an accused in a case under section
395 and 412 of the Penal Code.
Learned counsel for the petitioner submits that the
petitioner has been implicated in this case on the confessional
statement of co-accused. He submits that the petitioner is an
accused in one more case being Sikty P.S. Case No.82 of 2009
in which charge sheet has been submitted under the Arms Act
for alleged recovery of four cartridges. The petitioner is in
custody since 17.12.2009.
Considering the facts and circumstances of the case,
the petitioner Gulten Risideo is directed to be released on bail in
connection with Sikty P.S. Case No.81 of 2009, G.R. Case
No.2220 of 2009 on furnishing bail bond of Rs.5,000/- with two
sureties of the like amount each to the satisfaction of the Chief
Judicial Magistrate, Araria subject to the condition that one of
the bailers would be his family members and the other would be
public servant and he would report to the concerned police
station once in every two months and would file an affidavit to
the aforesaid effect in the learned court below, failing which his
bail bond would be liable to be cancelled.
(S.P.Singh,J)
KHAN
2