Patna High Court – Orders
Rameshwar Yadav & Anr. vs The State Of Bihar on 21 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Revision No.926 of 2011
1.Rameshwar Yadav
2. Girdhari Yadav, son of late Biro Yadav, R/o- Bhithra, P.S. Sono,
Distt.Jamui.
Versus
The State Of Bihar
----------------------------------
For the petitioner: Mr. Prakash Mehta, advocate
For the State: Indu Bala Pandey, A.P.P.
————
3. 21.10.2011 The Lower Court Records have been received.
Heard learned counsel for the petitioner and
learned counsel for the State.
During the pendency of this application, the
petitioner, namely, Girdhari Yadav is directed to be
released on bail on furnishing bail bond of Rs. 7,000/-
(seven thousand) with two sureties of the like amount each
to the satisfaction of 1st Assistant Sessions Judge, Jamui,
in connection with S.T. No. 810 of 1989, arising out of
Sono P.S. Case No. 25 of 1988.
(Amaresh Kumar Lal, J.)
Ravi/-