IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36485 of 2011
Dharmendra Kumar Singh, S/o. Kedar Nath Singh
Versus
The State Of Bihar
----------------------------------
02. 08.11.2011 In view of the facts stated in the F.I.R. relating
to offence under Sections 341, 323, 427, 353 & 504 of the
Indian Penal Code in connection with Chapra Town P.S.
Case No. 178 of 2006 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 above named applicant shall
be released on bail on furnishing sureties to the satisfaction
of C.J.M. concerned.
(Prakash Chandra Verma, J.)
Mkr.