IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.8082 of 2011
RAJESH YADAV
Versus
THE STATE OF BIHAR
-----------
02. 24.03.2011. Heard.
There appears absolutely no material
against the petitioner who is not named in a
case under Sections 394 and 120B IPC, let the
above named petitioner be released from
custody on furnishing bond of Rs.10,000/-(ten
thousand) with two sureties of the like
amount each to the satisfaction of Additional
Chief Judicial Magistrate, Jhanjharpur in
Phulparas P.S.Case No.02 of 2009
B.Kr. ( Dharnidhar Jha,J.)