IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36873 of 2011
======================================================
Pappu Singh, S/O Jago Singh, R/O Village- Madhurapur, P.S.- Teghra,
District- Begusarai.
…. …. Petitioner
Versus
The State of Bihar
…. …. Opposite Party
======================================================
2 09-11-2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 419, 420, 467 and 468/34 of the Indian
Penal Code in connection with Teghra P.S. Case No. 5 of 2010
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/-