IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37021 of 2011
Ashok Kumar Singh @ Ashok Singh, son of late Badri 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 Section 47A of the Excise Act and 414 of the
Indian Penal Code in connection with Chand P.S. Case No.
79 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.)
Ravi/-