IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32838 of 2010
1. PRAMOD YADAV
2. Binod Yadav
Versus
THE STATE OF BIHAR
-------
2/ 02.11.2010 Heard learned counsel for the petitioners and learned
counsel for the State.
Having similar allegation, petitioners’ mother, Nirmala
Devi has been allowed bail by this Court vide Cr. Misc. No. 21803
of 2010. Co-accused, Sahdev Yadav is specifically alleged for
stabbing the deceased.
Taking that into consideration, prayer of the petitioners
is allowed.
In the event of arrest or surrender within one month
from the date of receipt/production of a copy of this order in
connection with Govindpur P.S. Case No. 07 of 2010 above named
petitioners shall 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 C.J.M., Nawada subject to the conditions
as laid down under Section 438(2) of Cr. P.C.
shail (Mandhata Singh, J.)