Patna High Court – Orders
Rajesh Yadav vs The State Of Bihar on 24 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8082 of 2011
RAJESH YADAV
Versus
THE STATE OF BIHAR
-----------
02. 24.03.2011. Heard.
There appears absolutely no material
against the petitioner who is not named in a
case under Sections 394 and 120B IPC, let the
above named petitioner be released from
custody on furnishing bond of Rs.10,000/-(ten
thousand) with two sureties of the like
amount each to the satisfaction of Additional
Chief Judicial Magistrate, Jhanjharpur in
Phulparas P.S.Case No.02 of 2009
B.Kr. ( Dharnidhar Jha,J.)