IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25799 of 2008
SURENDRA YADAV
Versus
STATE OF BIHAR
-----------
2. 14.7.2008 Heard.
Petitioner was not caught at the spot nor anything was
recovered from his possession, he has been implicated through a
confession of the co-accused made before the police.
Let petitioner namely Surendra Yadav be released on bail
on furnishing bail bond of Rs.3,000/-(Three thousand) with two
sureties of the like amount each to the satisfaction of the F.T.C.-III,
Gaya, in connection with sessions trial no.216 of 2007 arising out of
Anti P.S. case no.8 of 2007.
sudip ( Dharnidhar Jha, J )