High Court Patna High Court - Orders

Teju Yadav @ Tijju Yadav vs The State Of Bihar on 11 July, 2011

Patna High Court – Orders
Teju Yadav @ Tijju Yadav vs The State Of Bihar on 11 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.20293 of 2011
                              Teju Yadav @ Tijju Yadav
                                          Versus
                                   The State Of Bihar
                                        -----------

2 11.7.2011 Heard learned counsel for the parties.

A bomb is exploded in the shop of

informant, damaged articles of the shop but

petitioner’s name appeared in the case only in

confession of co-accused Ravi Kumar made before

the Police.

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 Chief Judicial

Magistrate, Jehanabad in Jehanabad P.S. Case No.

678/2010.

AI                                                         ( Mandhata Singh, J.)