High Court Patna High Court - Orders

Jabbar & Anr. vs The State Of Bihar on 14 November, 2011

Patna High Court – Orders
Jabbar & Anr. vs The State Of Bihar on 14 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.37180 of 2011
                   ======================================================

1. Jabbar, S/O Late Fazil,

2. Quiyam, S/O Late Fazil.

…. …. 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 Sections 341, 323, 324, 307 and 337/34 of the

Indian Penal Code in connection with Kursakanta P.S. Case No.

40 of 2010 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 learned C.J.M., Araria.

(Prakash Chandra Verma, J)

Bhardwaj/-