IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.37027 of 2011
1. Sheetal Sah, son of late Misri Sah
2. Shiv Kumar Sah
3. Ram Kumar Sah
4. Sanjay Kumar Sah, sons of Sheetal Sah.
Versus
The State Of Bihar
----------------------------------
2. 11.11.2011 In view of the facts stated in the F.I.R. relating to
offence under Sections 307, 326/34 of the Indian Penal
Code in connection with Vidyapatti Nagar P.S. Case No.
61 of 2010 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/-