IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11786 of 2011
ASHO YADAV @ ASHA YADAV
Versus
THE STATE OF BIHAR
-----------
02 25.04.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that the bail bond of the
petitioner was cancelled on 03.08.2001 and subsequently, he was
arrested on 07.10.2010 and since then he is languishing in jail
custody, let the petitioner be released on bail on furnishing bail
bonds of Rs. 10,000/- (Ten Thousand) with two sureties of the like
amount each to the satisfaction of Sri S.K. Singh, Judicial
Magistrate, 1st Class, Barh, Patna in connection with Barh P.S.
Case No. 221 of 2000 corresponding to G.R. No. 634 of 2000.
Shahzad (Hemant Kumar Srivastava, J )