Patna High Court – Orders
Devi Prasad Chaudhary vs The State Of Bihar on 9 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36819 of 2011
Devi Prasad Chaudhary, son of Sri Anhoti Chaudhary, resident of
village-Panchtaki Ram, P.S.- Bairgania, Distt.-Sitamarhi, the then
Pramukh of Block Panchayat Samiti, Bairgania, Distt.-Sitamarhi.
Versus
The State Of Bihar
----------------------------------
2. 09.11.2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 166, 167, 409, 466, 468 and 471
of the Indian Penal Code in connection with Bairgania
P.S. Case No. 125 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/-