IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.18886 of 2011
RADHE YADAV & ANR.
Versus
THE STATE OF BIHAR
-----------
For the petitioner : Mr. Vivekanand Singh, Adv.
For the State : Mr. B.N. Pandey, APP 02. 16.06.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The two petitioners are named in this case
in a petty dispute arising out of some village problem.
There is general allegation nothing specific against the
petitioner and having no reported criminal
antecedents and nothing was recovered from them,
petitioners are in custody since 05.04.2011.
Considering the facts and circumstances of
the case, let the petitioners namely, Radhe Yadav and
Mahesh Yadav, be enlarged on bail furnishing bail
bond of Rs. 10,000/- (ten thousand only) each with
two sureties of the like amount each to the
satisfaction of Chief judicial Magistrate, Khagaria, in
connection with Gogri P.S. Case No. 30/2011, with
additional condition, if any, imposed by the court
concerned, ensuring early disposal of the case.
Rajeev/ ( Akhilesh Chandra, J.)