IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.28786 of 2010
DINESH YADAV
Versus
THE STATE OF BIHAR
-----------
2 21.09.2010. Petitioner has misused the privilege of bail granted to
him in a case under section 307 and other allied sections of I.P.C.
and under the Arms Act.
Petitioner is in custody since 14.6.2010.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Additional Sessions Judge-cum-
F.T.C.No. I, Jamui in Sikandara Chandradip Police Station Case
No. 118 of 1997, Sessions Trial No. 620 of 1998.
He would co-operate in the trial.
Shashi. (Samarendra Pratap Singh, J.)