IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32132 of 2010
BADLOO LALDEO @ BABLOO LALDEO
Versus
THE STATE OF BIHAR
------
8/ 08.04.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Having allegation, being a member of unlawful
association, petitioner is in custody since 05.04.2010.
Taking that into consideration, prayer of the petitioner is
allowed.
Above named 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 C.J.M.,
Darbhanga in connection with Manigachhi P.S. Case No. 53 of
2009.
shail (Mandhata Singh, J.)