High Court Patna High Court - Orders

Dabblu @ Dabblu Singh vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Dabblu @ Dabblu Singh vs The State Of Bihar on 21 June, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Cr.Misc. No.14084 of 2011
                                  DABBLU @ DABBLU SINGH
                                                Versus
                                      THE STATE OF BIHAR
                                              -----------

02/ 21.06.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Petitioner is languishing in jail custody since 21.7.2010 and

admittedly, he is Dewar of the deceased. It appears that the petitioner

is junior member of the family and no specific allegation of demand of

dowry has been levelled against him.

Considering the above stated facts and circumstances as

well as submissions of the parties coupled with the detention of the

petitioner in jail custody, let the petitioner, Dabblu @ Dabblu Singh,

be released on bail on furnishing bail bonds of Rs 10,000/- with two

sureties of the like amount each to the satisfaction of the Chief

Judicial Magistrate, Bhagalpur in Sanokhar P.S. Case no. 53/2010.

shahid                                           (Hemant Kumar Srivastava,J)