IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37182 of 2011
======================================================
1. Baliram Kumar Gupta.
2. Amar Gupta @ Amar Kumar Gupta @ Amar Kumar, both son of
Ramashankar Prasad.
…. …. Petitioners
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 14-11-2011 In view of the facts stated in the F.I.R. relating to
offence under Section 47(A) of the Excise Act and Section 272
and 273 of the Indian Penal Code in connection with
Dumariyaghat P.S. Case No. 47 of 2007 pending in the Court of
learned Chief Judicial Magistrate, Motihari and statement made in
the affidavit in support of bail application, in my opinion,
applicants shall not be arrested till the credible material is not
available in investigation against the applicants.
Accordingly, this application is disposed of.
(Prakash Chandra Verma, J)
Bhardwaj/-