IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.9029 of 2011
RAJESH YADAV @ PANDEY GOPE
Versus
THE STATE OF BIHAR
-----------
2 29.03.2011 Heard learned counsel for the petitioner as
well as learned Additional Public Prosecutor for State.
Taking into consideration that petitioner is
languishing in jail custody since 10-09-2010 on the
allegation that one country made loaded Katta was
recovered from his possession while he along with other
accused had assembled to make preparation of
committing dacoity, let the petitioner, namely, Rajesh
Yadav @ Pandey Gope be released on bail on furnishing
bail bonds of Rs.10,000/-(Ten Thousand) with two
sureties of the like amount each to the satisfaction of
learned C.J.M., Patna in connection with Kadamkuan
P.S. Case No.292 of 2010.
(Hemant Kumar Srivastava, J.)
PN