High Court Patna High Court - Orders

Suraji @ Suraji Yadav vs State Of Bihar on 3 July, 2008

Patna High Court – Orders
Suraji @ Suraji Yadav vs State Of Bihar on 3 July, 2008


IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21429 of 2008
SURAJI @ SURAJI YADAV
Versus

STATE OF BIHAR

– – – –

3.   3.7.2008              Heard.

                           On      the      basis     of      the    informant      not

supporting the charges, accused Naresh Yadav

has been granted bail by a Bench of this Court

in Cr. Misc. No. 349 of 2008, considering

which, let the above named petitioner be

directed to be released from custody on his

furnishing a bond of Rs. 10,000/-( ten

thousand) with two sureties of the like amount

each to the satisfaction of the Additional

Chief Judicial Magistrate, Patna City, in

Fatuha P.S.Case No. 69 of 2006.

Kanth

( Dharnidhar Jha, J.)