IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.29598 of 2011
Nand Kishore Yadav
Versus
The State Of Bihar
----------------------------------
02. 19.09.2011 Heard learned counsel for the petitioner and
learned counsel for the State.
Allegation against petitioner and others is about
causing firing upon police party, which was replied by police
personnel, but submission of learned counsel for the
petitioner is that none is injured from any side and petitioner
remained in custody since 20.4.2011.
Accordingly, let the above named petitioner be
released on bail on furnishing bail bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to
the satisfaction of the Chief Judicial Magistrate, Saharsa in
connection with Salkhua P. S. Case No.201 of 2009.
Vikash (Mandhata Singh, J.)