Patna High Court Cr.Misc. No.36717 of 2011 (2) dt.08-11-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36717 of 2011
======================================================
Pappu Kumar Chaudhary, S/O Late Ram Bihari Chaudhary, R/O Vill-
Sursand, P.S.- Sursand, District- Sitamarhi.
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 08-11-2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 147, 148, 149, 448, 353, 427 and 504 of
the Indian Penal Code in connection with Sursand P.S. Case No.
103 of 2011 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/-