IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3613 of 2011
KASHI MUSAHAR, SON OF MAHADEVA MUSAHAR
Versus
THE STATE OF BIHAR
-----------
02 17.03.2011 Learned counsel for the petitioner is permitted to
make necessary corrections in prayer portion within course of
the day.
Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Petitioner is languishing in jail custody since
02.12.2009 in connection with Dhansoi P.S. Case No. 59 of
2009 registered under Section 379 of the Indian Penal Code.
It is alleged that on the basis of confessional
statement of the petitioner, stolen solar plates were recovered
from possession of other accused.
Considering the aforesaid facts and circumstances
as well as period of detention of the petitioner in jail custody, let
the 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 Chief Judicial Magistrate, Buxar in
connection with above stated Dhansoi P.S. Case No. 59 of 2009.
Shahzad ( Hemant Kumar Srivastava, J.)