IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37466 of 2011
1. Pitamber Thakur, son of late Balbhadra Thakur
2. Binod Kr. Thakur @ Binod Thakur, son of Pitamber
Thakur
3. Pramod Thakur, son of Pitamber Thakur.
Versus
The State Of Bihar
----------------------------------
2. 15.11.2011 In view of the facts stated in the F.I.R. relating to
offence under Section 498(A) of the Indian Penal Code in
connection with Bihra P.S. Case No. 55 of 2011 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.,
Saharsa.
( Prakash Chandra Verma, J.)
Ravi/-