IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11372 of 2011
UMESH YADAV
Versus
THE STATE OF BIHAR
-----------
2 20.04.2011 Heard.
Taking into consideration that as per order of
learned First Additional Sessions Judge, Ara, except the
confessional statement of the petitioner, there is nothing
against him, let the petitioner, namely, Umesh Yadav be
released on bail on furnishing bail bonds of Rs.10,000/-
(Ten Thousand) with two sureties of the like amount
each to the satisfaction of learned C.J.M., Bhojpur, Ara
in connection with Dhangai P.S. Case No.48 of 2010.
(Hemant Kumar Srivastava, J.)
PN