IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.43792 of 2010
Sanoj Yadav
Versus
The State Of Bihar
-----------
04. 11.07.2011 Heard learned counsel for the petitioner and the
state.
Allahabad Bank, Massaurhi Branch is looted in the
incident causing firing upon its Manager found dead and a
culpatory statement made by co-accused Raju Kumar Singh
naming this petitioner along with one Pappu Yadav is now
acquitted by Addl. Sessions Judge, F.T.C.-III at Patna vide
Sessions Trial No.110 of 2006/ 74 of 2007. Petitioner
remained in custody since 10.8.2009.
Accordingly, let the petitioner above named 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 the Chief Judicial Magistrate, Patna in
connection with Masaurhi P. S. Case No.05 of 2004, G.R.
No.15 of 2004, S.T. No.118 of 2010.
Vikash (Mandhata Singh, J.)