High Court Patna High Court - Orders

Kedar Mahto vs The State Of Bihar on 4 February, 2011

Patna High Court – Orders
Kedar Mahto vs The State Of Bihar on 4 February, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.332 of 2011
                                        KEDAR MAHTO
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

02/ 04.02.2011 Heard learned counsel for the petitioner as well as learned

P.P. for the State.

Petitioner is languishing in jail custody since 19.1.2009 in

connection with Ghoswari P.S. case no.23/2004 registered under

section 302/34 of the IPC.

Para 5 of this criminal miscellaneous case reveals that

having similar allegation several co-accused persons have already

been granted privilege of bail by this court.

Considering the aforesaid facts and circumstances as well as

period of detention of the petitioner in jail custody, petitioner, Kedar

Mahto is directed to be released on bail on furnishing bail bond of Rs

10,000/- with two sureties of the like amount each to the satisfaction

of the Addl. Sessions Judge III, Barh in Sessions Trial no. 422/2009

arising out of Ghoswari P.S. Case no. 23/2004.

      shahid                                                (Hemant Kumar Srivastava,J)