High Court Patna High Court - Orders

Lal Babu Mahto vs The State Of Bihar Through The on 17 August, 2011

Patna High Court – Orders
Lal Babu Mahto vs The State Of Bihar Through The on 17 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Criminal Miscellaneous No.22922 of 2011
                                         Lal Babu Mahto
                                              Versus
                                       The State Of Bihar

2    17.8.2011

Heard counsel for the petitioner and the State.

The petitioner is an accused in a case under sections

147, 148, 149 and 302 of the Penal Code.

The bail bond of the petitioner was cancelled by the

learned Sessions Judge vide order dated 20.5.2011 passed in S.T.

No.680A/2007.

Learned counsel for the petitioner submits that the

other co-accused persons, whose bail bonds have been cancelled,

have been allowed bail by different benches of this court.

Considering the facts and circumstances of the case,

the petitioner Lal Babu Mahto is directed to be released on bail in

connection with S.T. No.680A of 2007 arising out of Imadpur

(Bhojpur) P.S. Case No.13 of 2005 on furnishing bail bond to the

satisfaction of the 3rd Additional Sessions Judge, Bhojpur at Ara.

    KHAN                                            (S.P. Singh,J)