IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.15075 of 2011
Shiv Yadav @ Shivji Yadav
Versus
The State Of Bihar
-----------
2 24.6.2011 Heard learned counsel for the parties.
Petitioner is driver of Bolero which was
overtaken by miscreants’ Bolero then only
informant was robbed. The submission of learned
counsel for the petitioner is that he made every
attempt to not allow the Bolero of miscreants
which was chasing his vehicle even then
recording confession Police has involved him and
petitioner remained in custody since 25.9.2010.
Thus, having regard to the facts and
circumstances of the case, 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 Sub-Divisional
Judicial Magistrate, Rohtas in Dawath P.S. Case
No. 82 of 2010.
AI ( Mandhata Singh, J.)