IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15057 of 2008
UMA KANT DUBEY
Versus
STATE OF BIHAR
-----------
3/ 8.7.2008 Heard learned counsel for the parties.
Informant’s brother Lakhan Yadav had gone to
sleep in the night in school of the village. In the
night at about 1.00 A.M. he heard sound of firing. When
he went to school, some other persons were there but
his brother was not there. He was told that sound of
firing was coming from the river side and when he along
with others went there, they found escaping the
accused persons and the dead body of his brother was
found near the bank of the river.
Submission is that no one has witnessed the
occurrence. By filing a supplementary affidavit, it is
submitted that similarly situated co-accused Bajrangi
Pandey and Ramadhar Pandey have been released on bail
by a Bench of this Court Vide Cr.Misc.No.309 of 2003 on
7.4.2003. The petitioner is in jail custody since
14.6.2005.
Considering the facts and circumstances of
the case, let petitioner Uma Kant Dubey 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 Additional Sessions Judge, Fast
Track Court No. II, Aurangabad in Sessions Trial No. 43
of 2008 arising out of Nabinagar P.S.Case No. 124 of
2002.
Tahir/- ( Shyam Kishore Sharma, J.)