High Court Patna High Court - Orders

Dilip Kumar vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Dilip Kumar vs The State Of Bihar on 18 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.21205 of 2011
                                           Dilip Kumar
                                               Versus
                                      The State Of Bihar
                                            -----------

2/ 18.07.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Submission of the learned counsel for the petitioner is

that save and except suspicion basing spy, there is no material in

the case and he is in custody since 07.03.2011.

Taking the same into consideration, prayer of the

petitioner for bail is allowed.

Let the above named 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 A.C.J.M.,

Danapur at Patna in connection with Danapur P.S. Case No. 65 of

2011.

Shail                                          ( Mandhata Singh, J.)