Patna High Court – Orders
Ambika Yadav vs State Of Bihar on 11 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR.MISC. NO.3746 OF 2010
AMBIKA YADAV, SON OF LATE HARI YADAV, RESIDENT OF VILLAGE
KALYANPUR, POLICE STATION ISLAMPUR, DISTRICT NALANDA
VERSUS
THE STATE OF BIHAR
*********
6 11/08/2010 Heard Counsel for the petitioner and the A.P.P.
appearing on behalf of the State.
Considering the order dated 06.02.2009 passed
in Criminal Misc. No. 41496 of 2008, the above named
petitioner, who is similarly situated as the petitioner of
the aforesaid case, is directed to be released on bail in
Islampur Police Station Case No. 84 of 2005 (Sessions
Trial No. 752 of 2008) on furnishing bail bond of Rs.
10,000/- with two sureties of the like amount each to the
satisfaction of the Additional Sessions Judge, Fast Track
Court No. III, Nalanda at Biharsharif.
Anand ( Sheema Ali Khan, J. )