High Court Patna High Court - Orders

Shyam Sundar Yadav @ Babu Lal Yadav vs The State Of Bihar on 11 November, 2011

Patna High Court – Orders
Shyam Sundar Yadav @ Babu Lal Yadav vs The State Of Bihar on 11 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Criminal Miscellaneous No.37096 of 2011
                   ======================================================

Shyam Sundar Yadav @ Babu Lal Yadav, S/O Harilal Yadav.

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

2 11-11-2011 In view of the facts stated in the complaint relating to

offence under Section 498(A) of the Indian Penal Code in

connection with Complaint Case No. 387 of 2010 pending in the

Court of the learned Chief Judicial Magistrate, Araria 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/-