Patna High Court – Orders
Sachidanand Yadav @ Sachida Yadav … vs The State Of Bihar on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.533 of 2011
Sachidanand Yadav @ Sachida Yadav & Anr
Versus
The State of Bihar
----------------------------------
06/ 20.10.2011 Heard learned Counsel for the
appellant and learned Counsel for the State.
In view of the observation dated
11.04.2011 as recorded in I.A. 831 of 2009,
let appellant Raj Nandan Yadav, during the
pendency of the appeal, 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 Sri
Birendra Mohan Shrivastava, the learned
Additional Sessions Judge XI/his successor
court, Patna in connection with Sessions
Trial No. 866 of 2005.
Thus, I.A. No. 2152 of 2011 is
allowed.
(Shyam Kishore Sharma, J.)
kksinha/- (Dinesh Kumar Singh, J.)