IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37010 of 2011
1. Ashok Kumar, son of Mahendra Sah
2. Nitu Devi, wife of Shatrughan
3. Mahendra Sah, son of late Mangal Sah
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 304(B), 201 and 34 of the Indian
Penal Code in connection with Pear P.S. Case No. 24 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.
concerned.
( Prakash Chandra Verma, J.)
Ravi/-