Patna High Court – Orders
Naresh Yadav vs The State Of Bihar on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.6002 of 2011
NARESH YADAV
Versus
THE STATE OF BIHAR
-----------
02. 18.03.2011. Heard.
Other similarly situated accused
persons who were also bearing the general and
omnibus allegations of having assaulting the
injured with lathi and phatha etc have been
admitted to bail in Cr.Misc.No.4912 of 2010,
let the above named petitioner be released
from custody on furnishing bond of Rs.5,000/-
(five thousand) with two sureties of the like
amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court No.IV,
Supaul in Sessions Trial No.90 of 2010
arising out of Kishanpur P.S.Case No.156 of
2009.
B.Kr. ( Dharnidhar Jha,J.)