High Court Patna High Court - Orders

Rudal Yadav vs The State Of Bihar on 19 April, 2011

Patna High Court – Orders
Rudal Yadav vs The State Of Bihar on 19 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.11341 of 2011
                                     RUDAL YADAV
                                           Versus
                                 THE STATE OF BIHAR
                                         -----------

2 19.04.2011 Heard learned counsel for the petitioner as well as

learned counsel for the state.

Taking into consideration that the informant has

received simple injury whereas the petitioner is in jail custody

since 23.11.2010, let the petitioner, namely, Rudal Yadav be

released on bail on furnishing bail bonds of Rs 10,000/- (ten

thousand) with two sureties of the like amount each in

connection with Sessions Trial No. 160 of 2011 arising out of

Bakhtiyarpur P.S. Case No. 286 of 2010 to the satisfaction of

Addl. Sessions Judge-IInd, Barh (Patna).

         AKV/-                            (Hemant Kumar Srivastava,J.)