IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36558 of 2011
======================================================
Mantu Kumar @ Mantu Singh S/O Badri Narayan Singh R/O Village –
Sisma, P.S. Nawada, District – Nawada
…. …. 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 363/366(A)/34 of the Indian Penal Code in
connection with Pakribarawan P.S. Case No. 112 of 2009 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/-