High Court Patna High Court - Orders

Sarvan Yadav vs The State Of Bihar on 29 July, 2011

Patna High Court – Orders
Sarvan Yadav vs The State Of Bihar on 29 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.22945 of 2011
                                      Sarvan Yadav
                                          Versus
                                  The State Of Bihar
                                        -----------

2 29.7.2011 Heard learned counsel for the parties.

The submission of learned counsel for

the petitioner is that co-accused Akhilesh Yadav

and others having identical allegation to that

of the petitioner have been allowed bail vide

Cr.Misc.No. 44313 of 2010.

Taking that into consideration, the

above named petitioner is directed to 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 Chief

Judicial Magistrate, Jehanabad in Kurtha

(Manikpur) P.S. Case No. 30/2010.

AI                                                          ( Mandhata Singh, J.)