IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.130 of 2011
ARVIND KUMAR DUBEY @ DABLU DUBEY
Versus
THE STATE OF BIHAR
-----------
4. 27.04.2011 This case has been placed for consideration of prayer
for bail of the appellant after receipt of the lower court records.
It has been submitted by the learned counsel for the
appellant that after recovery of a dead body of a male the First
Information Report was registered against unknown and in
course of investigation some witnesses were brought by the
prosecution to say that the appellant was seen in company of the
deceased.
Considering the facts and circumstances of the case,
during the pendency of the appeal, the appellant namely Arbind
Kumar Dubey @ Dablu Dubey 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 learned
Additional Sessions Judge, F.T.C. IV, Katihar in Sessions Trial
No.18/04 arising out Katihar P.S.Case No.348/03.
( Shyam Kishore Sharma, J.)
Nitesh (Gopal Prasad, J.)