IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.30443 of 2011
Chuha Yadav @ Sanjay Yadav. Son of Vishwanath Yadav.
Versus
The State Of Bihar
-----------
2 23.09.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
Taking into consideration that petitioner is in jail
custody since 18.12.2010 in a case registered under Section 376,
324 of the Indian Penal Code but after investigation police
submitted charge sheet under Section 376 read with section 511
of the Indian Penal Code, let the petitioner, named above, 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 Additional District and Sessions Judge-II, Patna
City in connection with Sessions Trial No. 1062 of 2011 arising
out of Fatuha P.S. Case No. 403 of 2010.
( Hemant Kumar Srivastava, J.)
Md. Ibrarul