IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.25149 of 2011
Ramdeo Yadav
Versus
The State Of Bihar
----------------------------------
3 5.9.2011 Heard learned counsel for the
petitioner and the informant.
Save and except suspicion there is no
material in the case against the petitioner.
Thus, having regard to the facts and
circumstances of the case as well as submission
of the parties, the above named petitioner is
directed to 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 Chief Judicial Magistrate,
Jamui in Sikandra P.S. Case No. 18/2011.
AI ( Mandhata Singh, J.)