Patna High Court – Orders
Munna Giri & Anr vs The State Of Bihar on 8 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36622 of 2011
1.Munna Giri, son of late Ramdeo Giri.
2. Sarita Devi, wife of Munna Giri, both residents of village-jaitpur
ke Mathiya, P.S. Daudpur, Distt.-Saran(Bihar)
Versus
The State Of Bihar
----------------------------------
2. 08.11.2011 In view of the facts stated in the complaint
relating to offence under Sections 323, 379, 498(A)/34 of the
Indian Penal Code in connection with Complaint Case No.
4049 of 2009(Trial No.1953 of 2010), pending in the court of
Sri Prabhat Krishna, Judicial Magistrate, Chapra and
statement made in the affidavit in support of bail application,
in my opinion, it is a fit case in which applicants should be
released on bail
Accordingly, the applicants shall be released on
bail on furnishing sureties to the satisfaction of C.J.M.
concerned.
( Prakash Chandra Verma, J.)
Ravi/-