IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37000 of 2011
Dhawal Singh @ Dharmendra Yadav, son of Sri Naga Singh.
Versus
The State Of Bihar
----------------------------------
2. 11.11.2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 323, 341, 342, 384, 386 and 504/34
of the Indian Penal Code in connection with Mehandia
P.S. Case No. 49 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.)
Ravi/-