IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36501 of 2011
==================================
1.Mishrilal Sharma, son of late Bhagwan Sharma.
2. Sanichari Devi, wife of Mishrilal Sharma, both residents of
village-Dhawari, P.S. Baniapur, Distt.-Saran.
……..Petitioners
Versus
The State Of Bihar ….Opposite Party.
==========================================
2. 04.11.2011 Considering the age of the applicants and the
facts stated in the F.I.R. relating to offence under Section
302/34 of the Indian Penal Code in connection with
Baniapur P.S. Case No. 117 of 2011 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 C.J.M.
concerned.
( Prakash Chandra Verma, J.)
Ravi/-