High Court Patna High Court - Orders

Dablu Chain vs The State Of Bihar on 5 September, 2011

Patna High Court – Orders
Dablu Chain vs The State Of Bihar on 5 September, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Miscellaneous No.19678 of 2011
                                      Dablu Chain @ Dablu
                                                Versus
                                       The State Of Bihar
                                    ----------------------------------

4 05-09-2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

Petitioner is not named in the first information

report but in course of investigation, the name of this

petitioner came in this case. It appears that the alleged

occurrence took place in the year, 2005 and the name of

this petitioner surfaced in this case in the year, 2010 when

some witnesses claimed to have seen the petitioner

fleeing from the place of occurrence.

No doubt, the petitioner carries some criminal

antecedent but considering the aforesaid facts and

circumstances as well as submissions of the parties, let

the petitioner, namely, Dablu Chain @ Dablu be released

on bail on furnishing bail bond of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Pirbahore P.S. Case No. 353 of 2005 to

the satisfaction of Chief Judicial Magistrate, Patna.

AKV/-                                     ( Hemant Kumar Srivastava,J.)