IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.22945 of 2011
Sarvan Yadav
Versus
The State Of Bihar
-----------
2 29.7.2011 Heard learned counsel for the parties.
The submission of learned counsel for
the petitioner is that co-accused Akhilesh Yadav
and others having identical allegation to that
of the petitioner have been allowed bail vide
Cr.Misc.No. 44313 of 2010.
Taking that into consideration, the
above named petitioner is directed to 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 Chief
Judicial Magistrate, Jehanabad in Kurtha
(Manikpur) P.S. Case No. 30/2010.
AI ( Mandhata Singh, J.)