IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11341 of 2011
RUDAL YADAV
Versus
THE STATE OF BIHAR
-----------
2 19.04.2011 Heard learned counsel for the petitioner as well as
learned counsel for the state.
Taking into consideration that the informant has
received simple injury whereas the petitioner is in jail custody
since 23.11.2010, let the petitioner, namely, Rudal Yadav be
released on bail on furnishing bail bonds of Rs 10,000/- (ten
thousand) with two sureties of the like amount each in
connection with Sessions Trial No. 160 of 2011 arising out of
Bakhtiyarpur P.S. Case No. 286 of 2010 to the satisfaction of
Addl. Sessions Judge-IInd, Barh (Patna).
AKV/- (Hemant Kumar Srivastava,J.)