IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.38528 of 2010
VIMAL YADAV @ BIMAL YADAV
Versus
STATE OF BIHAR
-----------
5 27.4.2011 Heard learned counsel for the parties.
Petitioner’s name appeared in the case
of dacoity in his confession made before the
Police. Recovery is from the house of co-accused
Bhushan Yadav.
Thus, having regard to the facts and
circumstances of the case, let the above named
petitioner 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 Additional Chief Judicial
Magistrate, Barh, Patna in Bhadaur P.S. Case No.
14 of 2010.
AI ( Mandhata Singh, J.)