High Court Patna High Court - Orders

Matroo Parihar vs The State Of Bihar on 14 September, 2011

Patna High Court – Orders
Matroo Parihar vs The State Of Bihar on 14 September, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.29398 of 2011
                                           Matroo Parihar
                                               Versus
                                        The State Of Bihar
                                               -----------

02/ 14.09.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is in jail custody since 21.4.2010 in a case

registered under sections 342, 324, 354 and 379 of the IPC.

Although, allegedly, petitioner was caught at the spot but

submission on behalf of the petitioner is that altogether five witnesses

have already been examined in course of trial and some witnesses

have been declared hostile.

Taking into consideration the period of detention of the

petitioner in jail custody as well as above stated submissions of the

parties, let the petitioner, Matroo Parihar, be released on bail on

furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Sessions Judge, Katihar in

Sessions Trial no. 236/2010 arising out of Manihari P.S. Case no.

69/2010.

      shahid                                       (Hemant Kumar Srivastava,J)