High Court Patna High Court - Orders

Dipal Dom @ Dipal Gope vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Dipal Dom @ Dipal Gope vs The State Of Bihar on 4 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.30513 of 2011
                       Dipal Dom @ Dipal Gope son of late Mukhi Dom
                                            Versus
                                    The State Of Bihar
                                          -----------

3. 04.11.2011 Heard learned counsel for the petitioner as well as learned

Additional Public Prosecutor for the State.

The submission of learned counsel for the petitioner is that

similarly situated co-accused persons have been allowed bail by

another Bench of this Court vide Cr. Misc. No. 13563 of 2011.

Taking that into consideration petitioner is also allowed

the same relief.

Accordingly, the petitioner 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 the Additional

Sessions Judge- F.T.C. IV, Patna in connection with Gopalpur P.S.

Case No. 53 of 2009.

(Mandhata Singh, J.)

Saif/-