IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36747 of 2011
======================================================
Rambarai Rai @ Rambarai Singh, Son Late Mahendra Singh Resident of
Village-Ekderawa, PS-Dist.Gopalganj.
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 08-11-2011 In view of the facts stated in the complaint relating to
offence under Sections 420, 467, 468, 471 & 120(B)/34 of the
Indian Penal Code in connection with Complaint Case No. 2259
of 2010, Trial No. 3700 of 2011 pending in the court of learned
Judicial Magistrate, Ist Class, Gopalganj 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/-