High Court Patna High Court - Orders

Dilo Mandal vs The State Of Bihar on 8 April, 2011

Patna High Court – Orders
Dilo Mandal vs The State Of Bihar on 8 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               Cr.Misc. No.7667 of 2011
                                     DILO MANDAL
                                           Versus
                                THE STATE OF BIHAR
                                         -----------

2 08.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Although there is allegation that the petiktoner

alongwith several other FIR named accused persons made

indiscriminate firing causing death of one, Subodh Mandal but

admittedly, having similar allegation, co-accused Uma Mandal

has already been granted privilege of bail by this court vide

order dated 10.01.2011 passed in Cr. Misc. No. 26688 of 2010,

let the petitioner, namely, Dilo Mandal 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 Sessions

Trial No. 726 of 2010 arising out of Gopalpur P.S. Case No. 337

of 2008 to the satisfaction of Additional Sessions Judge-IV,

Naugachia, District-Bhagalpur.

         AKV/-                               (Hemant Kumar Srivastava,J.)