IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20669 of 2011
Dharm Raj Yadav
Versus
The State Of Bihar
-----------
2 18.07.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for the state.
Taking into consideration that the petitioner is in jail
custody since 20.01.2011 and except the confessional statement
of co-accused, Bigan Nutt and some criminal antecedent, there
is nothing against the petitioner and furthermore, co-accused,
Bigan Nutt has already been granted privilege of bail by this
court, let the petitioner, namely, Dharm Raj Yadav be released
on bail on furnishing bail bonds of Rs 10,000/- (ten thousand)
with two sureties of the like amount each in connection with
Brahmpur P.S. Case No. 324 of 2010 corresponding to Sessions
Trial No. 103 of 2011 to the satisfaction of A.D.J.-III, Buxar.
AKV/- ( Hemant Kumar Srivastava,J.)