High Court Patna High Court - Orders

Suresh Baitha vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Suresh Baitha vs The State Of Bihar on 20 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Cr.Misc. No.11381 of 2011
                           SURESH BAITHA, SON OF MAHENDRA BAITHA
                                                 Versus
                                       THE STATE OF BIHAR
                                               -----------

02 20.04.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

Admittedly, petitioner is not named in the first information

report nor anything has been recovered from his conscious possession.

It appears that the name of this petitioner has come in this case in the

confessional statement of co-accused disclosing this fact that the

petitioner is an active member of Naxal gang.

Taking into consideration the above stated facts and

circumstances as well as submissions of the parties, let the petitioner be

released on bail on furnishing bail bonds of Rs. 10,000/- (Ten

Thousand) with two sureties of the like amount each to the satisfaction

of Sub Divisional Judicial Magistrate, Sikrahana at Motihari in

connection with Madhuban P.S. Case No. 89 of 2005.

     Shahzad                             (Hemant Kumar Srivastava, J )