Patna High Court – Orders
Ranjeet Yadav vs State Of Bihar on 15 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41563 of 2010
RANJAN YADAV
Versus
STATE OF BIHAR
-----------
3 15.3.2011 Heard learned counsel for the
parties.
Similarly situated persons have been
granted bail by orders as contained in
Annexure-2 series considering which, let the
petitioner namely, Ranjan 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 Additional District Judge-III, Gopalganj
in connection with Session Trial No. 87 of
2010 arising out of Gopalganj P.S. Case No.
248 of 2009.
Prakash (Dharnidhar Jha,J.)