IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.24317 of 2011
Rayjee Yadav S/o Duryodhan Yadav.
Versus
The State Of Bihar
-----------
2 09.08.2011 Heard learned counsel for the petitioner as well as
learned Additional Public Prosecutor for State.
Petitioner is not named in the first information report
and it is the specific case of prosecution that it was Pintu Yadav
who opened fire and so far as petitioner is concerned, it is only
stated that he was also present on the place of occurrence
alongwith the aforesaid Pintu Yadav.
Accordingly, petitioner is directed to 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 Chief
Judicial Magistrate, Saharsa in connection with Basnahi P.S.
Case No. 51of 2010 (G.R. No. 1909 of 2010).
Md. Ibrarul ( Hemant Kumar Srivastava, J.)