High Court Patna High Court - Orders

Ashok Kumar Singh @ Ashok Singh vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Ashok Kumar Singh @ Ashok Singh vs The State Of Bihar on 11 November, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.37021 of 2011
                      Ashok Kumar Singh @ Ashok Singh, son of late Badri Singh.
                                                  Versus
                                          The State of Bihar
                                      ----------------------------------

2. 11.11.2011 In view of the facts stated in the F.I.R. relating to

offence under Section 47A of the Excise Act and 414 of the

Indian Penal Code in connection with Chand P.S. Case No.

79 of 2010 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.)
Ravi/-