IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21205 of 2011
Dilip Kumar
Versus
The State Of Bihar
-----------
2/ 18.07.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Submission of the learned counsel for the petitioner is
that save and except suspicion basing spy, there is no material in
the case and he is in custody since 07.03.2011.
Taking the same into consideration, prayer of the
petitioner for bail is allowed.
Let the above named petitioner 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 A.C.J.M.,
Danapur at Patna in connection with Danapur P.S. Case No. 65 of
2011.
Shail ( Mandhata Singh, J.)