IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.3121 of 2011
BIRENDRA YADAV @ KARU YADAV
Versus
THE STATE OF BIHAR
-----------
02 15.03.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the State.
Taking into consideration that petitioner is not named
in the First Information Report nor anything has been recovered
from his conscious possession and in course of investigation,
witnesses have only stated that they had seen the petitioner and
others wandering near the place of occurrence, let the petitioner be
released on bail on furnishing bail bond of Rs. 10,000/- (Ten
Thousand) with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Jahanabad in connection
with Ghoshi (Okri) P.S. Case No. 103 of 2010.
Shahzad (Hemant Kumar Srivastava, J )