IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.13965 of 2011
DABLU BIND @ VINOD BIND, son of Palwa Bind alias Kailu Bind, village Balthu, PS
Shahkund, District Bhagalpur - Petitioner.
Versus
THE STATE OF BIHAR
-----------
2 1.6.2011 Heard learned counsel for the petitioner and the State.
The petitioner is accused in a case under sections
302/34 of the Penal Code and 27, Arms Act.
The F.I.R. was lodged against unknown persons.
During the investigation one of the co-accused has made a
confessional statement naming the petitioner.
Learned counsel for the petitioner submits that Kailash
Das who is similarly situated to the petitioner has been granted
bail by this court vide Cr. Misc. No. 32435/2010 on 8.9.2010.
Considering the aforesaid facts, the petitioner is
directed to be released on bail in connection with Bhagalpur Rail
P.S. Case No. 50/2008, giving rise to S.C. No. 886/2010/T.R. No.
15/2010 on furnishing bail bond of rupees ten thousand with two
sureties of the like amount each to the satisfaction of Sri A.K. Jha,
A.D.J., FTC III, Bhagalpur.
haque ( Sheema Ali Khan, J.)