IN THE HIGH COURT OF JUDICATURE AT PATNA Criminal Miscellaneous No.37185 of 2011 ======================================================
Bablu @ Alok Ranjan, S/O Late Kishori Prasad.
…. …. Petitioner
Versus
The State Of Bihar
…. …. Opposite Party
======================================================
2 14-11-2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 498(A) and 323/34 of the Indian Penal
Code in connection with Ghosi P.S. Case No. 19 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 the learned Chief Judicial
Magistrate, Jehanabad.
(Prakash Chandra Verma, J)
Bhardwaj/-