High Court Patna High Court - Orders

Arvind Kumar Dubey @ Dablu Dubey vs The State Of Bihar on 27 April, 2011

Patna High Court – Orders
Arvind Kumar Dubey @ Dablu Dubey vs The State Of Bihar on 27 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CR. APP (DB) No.130 of 2011
                          ARVIND KUMAR DUBEY @ DABLU DUBEY
                                              Versus
                                     THE STATE OF BIHAR
                                            -----------

4. 27.04.2011 This case has been placed for consideration of prayer

for bail of the appellant after receipt of the lower court records.

It has been submitted by the learned counsel for the

appellant that after recovery of a dead body of a male the First

Information Report was registered against unknown and in

course of investigation some witnesses were brought by the

prosecution to say that the appellant was seen in company of the

deceased.

Considering the facts and circumstances of the case,

during the pendency of the appeal, the appellant namely Arbind

Kumar Dubey @ Dablu Dubey is directed to 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 learned

Additional Sessions Judge, F.T.C. IV, Katihar in Sessions Trial

No.18/04 arising out Katihar P.S.Case No.348/03.



                                                      ( Shyam Kishore Sharma, J.)


Nitesh                                                       (Gopal Prasad, J.)