High Court Patna High Court - Orders

Pappu Kumar Chaudhary vs The State Of Bihar on 8 November, 2011

Patna High Court – Orders
Pappu Kumar Chaudhary vs The State Of Bihar on 8 November, 2011
        Patna High Court Cr.Misc. No.36717 of 2011 (2) dt.08-11-2011




                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Criminal Miscellaneous No.36717 of 2011
                     ======================================================

Pappu Kumar Chaudhary, S/O Late Ram Bihari Chaudhary, R/O Vill-
Sursand, P.S.- Sursand, District- Sitamarhi.

…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================

2 08-11-2011 In view of the facts stated in the F.I.R. relating to

offence under Sections 147, 148, 149, 448, 353, 427 and 504 of

the Indian Penal Code in connection with Sursand P.S. Case No.

103 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/-