High Court Patna High Court - Orders

Dinesh Yadav & Anr vs The State Of Bihar on 17 August, 2011

Patna High Court – Orders
Dinesh Yadav & Anr vs The State Of Bihar on 17 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Criminal Miscellaneous No.21908 of 2011
                                    1. Dinesh Yadav
                                    2. Naresh Yadav
                                           Versus
                                    The State Of Bihar

3/   17.08.2011

Heard learned counsel for the petitioners and learned

counsel for the State.

Now finding no corroboration by the informant in trial,

co-accused Shri Yadav, father-in-law of the deceased has been

allowed bail by a Bench of this Court vide Cr. Misc. No. 36973 of

2010.

Taking the same into consideration, prayer of the

petitioners for bail is allowed.

Let the above named petitioners be released on bail on

furnishing bail bond of Rs. 10,000/- (ten thousand) each with two

sureties of the like amount each to the satisfaction of Addl. District

Judge-F.T.C. no. II, Begusarai in connection with S. Tr. No. 93 of

2011 arising out of Shamho P.S. Case No. 13 of 2009.

     Shail                                                (Mandhata Singh, J.)