High Court Patna High Court - Orders

Dilip Yadav vs The State Of Bihar on 16 December, 2010

Patna High Court – Orders
Dilip Yadav vs The State Of Bihar on 16 December, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.1186 of 2010
                              DILIP YADAV
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 16.12. 2010 This appeal will be heard.

Call for the L.C.R.

In the facts and circumstances, during the

pendency of the appeal, appellant Dilip Yadav is

admitted to bail on furnishing bail bond of

Rs.10,000/- (Ten thousand) with two sureties of the

like amount each to the satisfaction of Sessions

Judge, Madhepura in connection with S.T. No. 53 of

2006.

(C.M. Prasad, J.)

Mkr.