Patna High Court – Orders
Ramashray Yadav vs State Of Bihar on 7 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21079 of 2008
RAMASHRAY YADAV
Versus
STATE OF BIHAR
-----------
3. 7.7.2008 Heard.
The case is under section 302 of the Indian Penal Code and
petitioner is not named in the F.I.R.. He was implicated by co-accused
Dharmendra Prasad, in his confessional statement, who has been
released on bail by a Bench of this Court passed in Cr. Misc. no.31342
of 2004, considering which let petitioner namely Ramashray Yadav 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 Fast
Track Court No.III, Gaya, in connection with Chandauti P.S. case
no.43 of 2002, G.R. no.852 of 2002 giving rise to S.T. no.7 of 2004.
sudip ( Dharnidhar Jha, J )