IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36489 of 2011
Munni Devi, W/o. Subodh Singh,
Versus
The State Of Bihar
----------------------------------
02. 08.11.2011 In view of the facts stated in the F.I.R. relating
to offence under Section 302/34 of the Indian Penal Code in
connection with Matihani P.S. Case No. 57 of 2011 and
statement made in the affidavit in support of bail
application, in my opinion, it is not a fit case in which
applicant should be released on bail.
Accordingly, the application for anticipatory
bail of the applicant is rejected.
(Prakash Chandra Verma, J.)
Mkr.