IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.21908 of 2011
1. Dinesh Yadav
2. Naresh Yadav
Versus
The State Of Bihar
3/ 17.08.2011
Heard learned counsel for the petitioners and learned
counsel for the State.
Now finding no corroboration by the informant in trial,
co-accused Shri Yadav, father-in-law of the deceased has been
allowed bail by a Bench of this Court vide Cr. Misc. No. 36973 of
2010.
Taking the same into consideration, prayer of the
petitioners for bail is allowed.
Let the above named petitioners be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with two
sureties of the like amount each to the satisfaction of Addl. District
Judge-F.T.C. no. II, Begusarai in connection with S. Tr. No. 93 of
2011 arising out of Shamho P.S. Case No. 13 of 2009.
Shail (Mandhata Singh, J.)