High Court Patna High Court - Orders

Bablu Das vs The State Of Bihar on 9 August, 2011

Patna High Court – Orders
Bablu Das vs The State Of Bihar on 9 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Cr.Misc. No.24357 of 2011
                                  Bablu Das, S/O-Pradip Das
                                            Versus
                                    The State Of Bihar
                                          -----------

02 09.08.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the State.

Petitioner is not named in the first information report

and in course of investigation it came to light that he had developed

illicit relationship with the deceased and except the aforesaid material,

there is nothing against the petitioner as evident from the impugned

order as well as submission of the parties.

Considering the aforesaid facts and circumstances as

well as submissions of the parties, let the petitioner be released on bail

on furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Chief Judicial

Magistrate, Banka in connection with Belhar P.S. Case No. 02 of

2006.

     SHAHZAD                                ( Hemant Kumar Srivastava, J.)