IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36751 of 2011
======================================================
1. Raj Kishore Sah Son Of Kritlal Sah Resident Of Village-Gorigama Math
Tola,Ps-Minapur,District-Muzaffarpur.
2. Pramod Sah Son Of Kritlal Sah Resident Of Village-Gorigama Math
Tola,Ps-Minapur,District-Muzaffarpur.
3. Upendra Sah Son Of Late Anandi Sah Resident Of Village-Gorigama
Math Tola,Ps-Minapur,District-Muzaffarpur.
…. …. Petitioners
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 341, 342, 447 and 379 of the Indian Penal
Code and Section 3(i)(x) of the Scheduled Caste and Scheduled
Tribe (Prevention of Atrocities) Act in connection with Hajipur
SC/ ST P.S. Case No. 497 of 2009 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)
Bhardwaj/-