High Court Patna High Court - Orders

Awadhesh Yadav vs The State Of Bihar on 25 March, 2011

Patna High Court – Orders
Awadhesh Yadav vs The State Of Bihar on 25 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.8161 of 2011
                                AWADHESH YADAV
                                          Versus
                               THE STATE OF BIHAR
                                        -----------

2/ 25.3.2011 Heard.

The allegation of firing shots upon the informant is

directly made against Gurudeo Yadav and Mokil Yadav. This

petitioner was simply accompanying them to surround the

informant, considering which, let petitioner Awadhesh Yadav be

released on bail on furnishing bail bond of Rs.10000/(ten thousand)

with two sureties of the like amount each to the satisfaction of

C.J.M. Katihar in Barari P.S. Case no. 5 of 1999.

      Anil/                                      ( Dharnidhar Jha, J.)