IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21429 of 2008
SURAJI @ SURAJI YADAV
Versus
STATE OF BIHAR
– – – –
3. 3.7.2008 Heard.
On the basis of the informant not
supporting the charges, accused Naresh Yadav
has been granted bail by a Bench of this Court
in Cr. Misc. No. 349 of 2008, considering
which, let the above named petitioner be
directed to be released from custody on his
furnishing a bond of Rs. 10,000/-( ten
thousand) with two sureties of the like amount
each to the satisfaction of the Additional
Chief Judicial Magistrate, Patna City, in
Fatuha P.S.Case No. 69 of 2006.
Kanth
( Dharnidhar Jha, J.)