IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36553 of 2011
======================================================
Malti Devi, Daughter of late Gauri Tanti, Resident of Village- Nawatpur,
P.S. Both Gaya, P.O. Both Gaya at District- Gaya.
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 04-11-2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 467, 468, 471, 419 and 420 of the Indian
Penal Code in connection with Bodh Gaya P.S. Case No. 108 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 C.J.M. concerned.
(Prakash Chandra Verma, J)
Bhardwaj/-