High Court Patna High Court - Orders

Md. Sabir Alam vs The State Of Bihar & Anr on 4 November, 2011

Patna High Court – Orders
Md. Sabir Alam vs The State Of Bihar & Anr on 4 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.36559 of 2011
                   ======================================================

Md. Sabir Alam, S/O Md. Salauddin, R/O Village – Sogna, P.S. Tarabari
(Araria), Distt. – Araria

…. …. Petitioner
Versus

1. The State of Bihar

2. Akida Khatoon, D/O Md. Yunus, W/O Md. Sabir Alam R/O Village –
Jhowa, P.S. Tarabari, Distt. – Araria

…. …. Opposite Parties
======================================================

2 04-11-2011 In view of the facts stated in the complaint relating to

offence under Sections 498A, 379, 504, 120B and 323 of the

Indian Penal Code in connection with Complaint Case No. 385C

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/-