Patna High Court – Orders
Rajendra Yadav vs State Of Bihar on 9 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25586 of 2008
RAJENDRA YADAV
Versus
STATE OF BIHAR
-----------
2. 9.7.2008 Heard.
Other accused persons, who face similar allegation like the
present petitioner as may appear from Annexure-4, have been granted
bail, considering which let petitioner namely Rajendra Yadav 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 the
Chief Judicial Magistrate, Katihar, in connection with Manihari P.S.
case no.105 of 2007.
sudip ( Dharnidhar Jha, J )