High Court Patna High Court - Orders

Bablu Thakur @ Praveen Kumar vs The State Of Bihar on 23 June, 2011

Patna High Court – Orders
Bablu Thakur @ Praveen Kumar vs The State Of Bihar on 23 June, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Cr.Misc. No.15641 of 2011
                            BABLU THAKUR @ PRAVEEN KUMAR
                                              Versus
                                    THE STATE OF BIHAR
                                            -----------

2 23.06.2011 Heard learned counsel for the petitioner as well

as learned Additional Public Prosecutor for the state.

The petitioner is younger brother of husband of

the deceased whose marriage had taken place in the year,

2003 and, subsequently, in the year, 2010, she died on

account of burn injury.

Although there is some sort of allegation against

the petitioner in the first information report but it appears

from perusal of the impugned order as well as Annexure-4 to

this application that having more or less similar allegation,

some co-accused persons have already been granted

privilege of bail.

Accordingly, the petitioner namely, Bablu Thakur

@ Praveen Kumar is directed to be released on bail on

furnishing bail bonds of Rs 10,000/- (ten thousand) with two

sureties of the like amount each in connection with

Mojahidpur P.S. Case No. 187 of 2010 to the satisfaction of

Chief Judicial Magistrate, Bhagalpur.

AKV/-                                     ( Hemant Kumar Srivastava,J.)