IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.174 of 2011
BABLU KUMAR
Versus
THE STATE OF BIHAR
02/ 02.02.2011
Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Petitioner seeks his bail in connection with Barauni Rail
P.S. case no.57/2010 registered under section 379 of the IPC.
Admittedly, name of petitioner came in the statement of co-
accused Kanhaiya Lal Sah who has already been granted privilege of
bail by this court vide order dated 22.12.2010 passed in Cr.
Misc.no.40690/2010. Accordingly, petitioner, Bablu Kumar is
directed to be released on bail on furnishing bail bond of Rs 10,000/-
with two sureties of the like amount each to the satisfaction of the
Railway Judicial Magistrate, Barauni in Barauni Rail P.S. Case no.
57/2010.
shahid (Hemant Kumar Srivastava,J)