IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36624 of 2011
Pradeep Bishwas, son of Chandra Kumar Bishwas, resident of
village-Panchrukha, P.S.-Manpur, Distt.-West Champaran.
Versus
The State Of Bihar
----------------------------------
2. 08.11.2011 In view of the statement made by the victim under
section 164 of the Cr.P.C. and the facts stated in the F.I.R.
relating to offence under Section 366 of the Indian Penal
Code in connection with Manpur P.S. Case No. 09 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.)
Ravi/-