IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36559 of 2011
======================================================
Md. Sabir Alam, S/O Md. Salauddin, R/O Village – Sogna, P.S. Tarabari
(Araria), Distt. – Araria
…. …. Petitioner
Versus
1. The State of Bihar
2. Akida Khatoon, D/O Md. Yunus, W/O Md. Sabir Alam R/O Village –
Jhowa, P.S. Tarabari, Distt. – Araria
…. …. Opposite Parties
======================================================
2 04-11-2011 In view of the facts stated in the complaint relating to
offence under Sections 498A, 379, 504, 120B and 323 of the
Indian Penal Code in connection with Complaint Case No. 385C
of 2009 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/-