IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.12114 of 2011
SANJAY YADAV
Versus
THE STATE OF BIHAR
-----------
4 27.04.2011 Heard learned counsel for the petitioner as well
as learned counsel for the state.
Taking into consideration that there is specific
allegation of giving iron rod blow to the deceased against
accused, Pankaj Yadav and petitioner is simply named in
the first information report, let the petitioner, namely, Sanjay
Yadav be released on bail on furnishing bail bonds of Rs
10,000/- (ten thousand) with two sureties of the like amount
each in connection with Suryagarha P.S. Case No. 08 of
2011 to the satisfaction of Chief Judicial Magistrate,
Lakhisarai.
AKV/- (Hemant Kumar Srivastava,J.)