IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.2342 of 2011
LATAHOO JHA @ LATHU JHA, SON OF LATE NAGESHWAR JHA
Versus
THE STATE OF BIHAR
-----------
02 07.03.2011 Heard learned counsel for the petitioner as well
as learned Additional Public Prosecutor for the State.
Taking into consideration that Sourbazar P.S.
Case No. 113 of 1994 was instituted under bailable sections
except Section 379 of the Indian Penal Code and furthermore,
the petitioner is languishing in jail custody since 29.09.2010,
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,
Saharsa/concerned Judicial Magistrate, Ist Class, Saharsa in
connection with above stated Sourbazar P.S. Case No. 113 of
1994 corresponding to G.R. No. 743 of 1994.
Shahzad (Hemant Kumar Srivastava, J)