High Court Patna High Court - Orders

Dharm Raj Yadav vs The State Of Bihar on 18 July, 2011

Patna High Court – Orders
Dharm Raj Yadav vs The State Of Bihar on 18 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  Cr.Misc. No.20669 of 2011
                                        Dharm Raj Yadav
                                               Versus
                                       The State Of Bihar
                                             -----------

2 18.07.2011 Heard learned counsel for the petitioner as well as

learned Additional Public Prosecutor for the state.

Taking into consideration that the petitioner is in jail

custody since 20.01.2011 and except the confessional statement

of co-accused, Bigan Nutt and some criminal antecedent, there

is nothing against the petitioner and furthermore, co-accused,

Bigan Nutt has already been granted privilege of bail by this

court, let the petitioner, namely, Dharm Raj Yadav be released

on bail on furnishing bail bonds of Rs 10,000/- (ten thousand)

with two sureties of the like amount each in connection with

Brahmpur P.S. Case No. 324 of 2010 corresponding to Sessions

Trial No. 103 of 2011 to the satisfaction of A.D.J.-III, Buxar.

AKV/-                                      ( Hemant Kumar Srivastava,J.)