High Court Patna High Court - Orders

Bablu Kumar vs The State Of Bihar on 2 February, 2011

Patna High Court – Orders
Bablu Kumar vs The State Of Bihar on 2 February, 2011
                    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)