IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30513 of 2011
Dipal Dom @ Dipal Gope son of late Mukhi Dom
Versus
The State Of Bihar
-----------
3. 04.11.2011 Heard learned counsel for the petitioner as well as learned
Additional Public Prosecutor for the State.
The submission of learned counsel for the petitioner is that
similarly situated co-accused persons have been allowed bail by
another Bench of this Court vide Cr. Misc. No. 13563 of 2011.
Taking that into consideration petitioner is also allowed
the same relief.
Accordingly, the petitioner is directed to 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 the Additional
Sessions Judge- F.T.C. IV, Patna in connection with Gopalpur P.S.
Case No. 53 of 2009.
(Mandhata Singh, J.)
Saif/-