IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.44164 of 2010
RADHEY SHYAM YADAV
Versus
THE STATE OF BIHAR
-----------
3 6.4.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Sandeep Singh
Yadav @ Sonu having identical allegation to that
of the petitioner has been allowed anticipatory
bail vide Cr.Misc.No. 3423 of 2011.
Taking that into consideration, in the
event of arrest or surrender within one month
from the date of communication of this order,
the above named petitioner shall be released on
bail on furnishing bail bond of Rs. 10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Sri U.K.Sharma,
Judicial Magistrate, 1st Class, Buxar in Buxar
Town P.S. Case No. 64 of 2006, subject to the
condition as laid down under section 438(2)
Cr.P.C.
AI ( Mandhata Singh, J.)