High Court Patna High Court - Orders

Jiwach Mahton vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Jiwach Mahton vs The State Of Bihar on 2 February, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.3901 of 2011
                                    JIWACH MAHTON
                                            Versus
                                 THE STATE OF BIHAR
                                          -----------

2 02.02.2011 The petitioner is languishing in jail since

10.11.2003, in a case registered under Section 302/34

of the Indian Penal Code.

The impugned order reflects, that the case

is fixed for evidence of Doctor. It is submitted by

learned counsel for the petitioner that since last three

years the Doctor has not been examined and the last

witness was examined on 7.8.2008.

Considering the period of custody, let the

petitioner, namely, Jiwach Mahton 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 Additional Sessions Judge,

FTC-II, Begusarai, in connection with S.T. No. 91 of

2004 arising out of Kothi P.S. Case No. 68 of 2003.

Bhardwaj/-                            ( Dinseh Kumar Singh, J.)