IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12772 of 2011
Kaushal Mahto
Versus
The State Of Bihar
----------------------------------
3 21.9.2011 Petitioner is in custody since 11.8.2008 when he became
an accused in Konch P.S. Case No.77/05.The offence in question is
under section 394 of the Indian Penal Code.
Submission of the counsel is that for the crime charged
petitioner has spent enough time in custody. Except confessional
statement of co-accused, there is nothing as such as evidence. No T.I.P.
was held. Petitioner will also cooperate in the trial and not abscond.
Taking the above facts into consideration let the
petitioner, namely, Kaushal Mahto be released on bail on furnishing
bail bond of Rs.20,000/- with two sureties of the like amount each to
the satisfaction of Smt. Anupam Kumari, J.M., 1 st Class, Gaya, in G.R.
No.2203/05 /Trial No.614 of 2010 arising out of Konch P.S. Case
No.77 of 2005. One surety will be executed by the father of the
petitioner and the other by the wife, namely, Basanti Devi who has
sworn the affidavit in the present application.
AnilKrSinha (Ajay Kumar Tripathi,J.)