IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.7667 of 2011
DILO MANDAL
Versus
THE STATE OF BIHAR
-----------
2 08.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Although there is allegation that the petiktoner
alongwith several other FIR named accused persons made
indiscriminate firing causing death of one, Subodh Mandal but
admittedly, having similar allegation, co-accused Uma Mandal
has already been granted privilege of bail by this court vide
order dated 10.01.2011 passed in Cr. Misc. No. 26688 of 2010,
let the petitioner, namely, Dilo Mandal be released on bail on
furnishing bail bond of Rs 10,000/- (ten thousand) with two
sureties of the like amount each in connection with Sessions
Trial No. 726 of 2010 arising out of Gopalpur P.S. Case No. 337
of 2008 to the satisfaction of Additional Sessions Judge-IV,
Naugachia, District-Bhagalpur.
AKV/- (Hemant Kumar Srivastava,J.)