IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41451 of 2010
SANJIT YADAV @ SANJIT KUMAR YADAV
Versus
THE STATE OF BIHAR
-----------
2 22.12.2010. Prayer for bail of the petitioner was earlier refused by
this Court vide order dated 26.7.2010, annexure 1 with observation
to renew the prayer for bail after three months. Petitioner is in
custody since 23.3.2010.
In the facts and circumstances of the case, let the
petitioner as above be released on bail on furnishing bail bond of
Rs.5,000/- (five thousand) with two sureties of the like amount
each to the satisfaction of the Chief Judicial Magistrate,
Madhubani in Rajnagar Police Station Case No. 65 of 2010,
GR.No. no. 542 of 2010.
Shashi. (Samarendra Pratap Singh, J.)