High Court Patna High Court - Orders

Pappu Singh vs The State Of Bihar on 9 November, 2011

Patna High Court – Orders
Pappu Singh vs The State Of Bihar on 9 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.36873 of 2011
                   ======================================================

Pappu Singh, S/O Jago Singh, R/O Village- Madhurapur, P.S.- Teghra,
District- Begusarai.

…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 09-11-2011 In view of the facts stated in the F.I.R. relating to

offence under Sections 419, 420, 467 and 468/34 of the Indian

Penal Code in connection with Teghra P.S. Case No. 5 of 2010

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/-