IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.19678 of 2011
Dablu Chain @ Dablu
Versus
The State Of Bihar
----------------------------------
4 05-09-2011 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 but in course of investigation, the name of this
petitioner came in this case. It appears that the alleged
occurrence took place in the year, 2005 and the name of
this petitioner surfaced in this case in the year, 2010 when
some witnesses claimed to have seen the petitioner
fleeing from the place of occurrence.
No doubt, the petitioner carries some criminal
antecedent but considering the aforesaid facts and
circumstances as well as submissions of the parties, let
the petitioner, namely, Dablu Chain @ Dablu be released
on bail on furnishing bail bond of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Pirbahore P.S. Case No. 353 of 2005 to
the satisfaction of Chief Judicial Magistrate, Patna.
AKV/- ( Hemant Kumar Srivastava,J.)