IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.35908 of 2010
BABLOO DUBEY
Versus
THE STATE OF BIHAR
-----------
2 29.09.2010 Heard learned counsels for the
petitioner and the State.
The petitioner is languishing in jail
custody since 05.08.2010 in a case registered
under Section 394 of the Indian Penal Code and
later on Sections 307, 120B and 412 of the
Indian Penal code were added.
It is alleged that the informant was
going to deposit some amount in Bhabhua Post
Office, where the informant was assaulted and
the money was snatched. It is also alleged that
the name of the petitioner has been surfaced on
the basis of confessional statement by the co-
accused. Rs.70,000/-,cartridges and motorcycle
were recovered from the house of the co-
accused.
The statement has been made in
paragraph 7 that the petitioner has not been
put up on T.I. parade. It is submitted that the
petitioner has never been accused under
Sections 394 or 307 of the Indian Penal Code.
Considering the aforesaid submissions,
2
let the petitioner namely, Babloo Dubey 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 Chief Judicial Magistrate, Kaimur at
Bhabua in connection with Bhabua P.S. Case
No.248 of 2007.
Ashwini/- (Dinesh Kumar Singh, J.)