High Court Patna High Court - Orders

Laxman @ Laxman Mushar @ Bagar … vs The State Of Bihar on 6 October, 2010

Patna High Court – Orders
Laxman @ Laxman Mushar @ Bagar … vs The State Of Bihar on 6 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.36415 of 2010
                  LAXMAN @ LAXMAN MUSHAR @ BAGAR MUSHAR
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 06.10.2010 Heard learned counsel for the petitioner as well

as learned counsel for the State.

Admittedly, petitioner was not caught at the spot

and his name came in the confessional statement of co-

accused Islam Khan who was caught at the place of

occurrence. Moreover, co-accused Islam Khan has

already been granted privilege of bail.

Considering the facts and circumstances of

the case as well as submission of the parties, I direct

the petitioner Laxman @ Laxman Mushar @ Bagar

Mushar to be released on bail on furnishing bail bonds

of Rs.10,000/-(ten thousand) with two sureties of the

like amount each in connection with Ram Nagar P.S.

Case No. 213 of 2009 to the satisfaction of learned

A.C.J.M., Bagaha, West Champaran.

( Hemant Kumar Srivastava,J.)
PN