High Court Patna High Court - Orders

Baliram Kumar Gupta & Anr. vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Baliram Kumar Gupta & Anr. vs The State Of Bihar on 14 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.37182 of 2011
                   ======================================================

1. Baliram Kumar Gupta.

2. Amar Gupta @ Amar Kumar Gupta @ Amar Kumar, both son of
Ramashankar Prasad.

…. …. Petitioners
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 Section 47(A) of the Excise Act and Section 272

and 273 of the Indian Penal Code in connection with

Dumariyaghat P.S. Case No. 47 of 2007 pending in the Court of

learned Chief Judicial Magistrate, Motihari and statement made in

the affidavit in support of bail application, in my opinion,

applicants shall not be arrested till the credible material is not

available in investigation against the applicants.

Accordingly, this application is disposed of.

(Prakash Chandra Verma, J)

Bhardwaj/-