IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.36743 of 2011
======================================================
Triveni Prasad Son of Mahanth Yadav, Resident of Village-Chitkuri Bara,
Police Station-Ara Mufassil, District-Bhojpur.
…. …. Petitioner
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 302, 201, 120B/34 of the Indian Penal
Code in connection with Shahpur P.S. Case No. 160 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/-