IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.34684 of 2010
UMESH YADAV son of Ramchandra Yadav---------Petitioner.
Versus
STATE OF BIHAR .
-----------
2. 4.10.2010 Heard learned counsel for the petitioner and the State.
Petitioner was allowed police bail but thereafter did not
appear. He undertakes to surrender in the court below. In case he
surrenders in the court below, i.e., Judicial Magistrate, Ist Class,
Bettiah, in Trial no.2857 of 2009 arising out of Shikarpur P.S. case
no.157 of 2002 within a period of one month, he shall be allowed to
continue on bail so granted to him by police.
This application is thus disposed of.
Let this order be communicated to the court below
through fax at the cost of the petitioner.
( Mandhata Singh, J.)
Sudip