IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37096 of 2011
======================================================
Shyam Sundar Yadav @ Babu Lal Yadav, S/O Harilal Yadav.
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 11-11-2011 In view of the facts stated in the complaint relating to
offence under Section 498(A) of the Indian Penal Code in
connection with Complaint Case No. 387 of 2010 pending in the
Court of the learned Chief Judicial Magistrate, Araria and
statement made in the affidavit in support of bail application, in
my opinion, it is a fit case in which applicant should be released on
bail.
Accordingly, the applicant shall be released on bail on
furnishing sureties to the satisfaction of C.J.M. concerned.
(Prakash Chandra Verma, J)
Bhardwaj/-