IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.27017 of 2010
UDAY YADAV
Versus
STATE OF BIHAR
-----------
2 17.9.2010 Heard counsel for the petitioner and the State as well
as learned counsel appearing on behalf of the informant.
The petitioner is an accused in a case under section
364(A)/34 of the Penal Code.
Learned counsel for the petitioner submits that
similarly situated co-accused Sudhir Yadav has been allowed bail
by a bench of this court by order dated 8.7.2010 passed in
Cr.Misc.No.22196 of 2010. The petitioner is in custody since
10.2.2010.
Call for carbon copy of the case diary of Lakhisarai
P.S. Case No.565 of 2009 from the court of the Chief Judicial
Magistrate, Lakhisarai and put up this case within top ten cases on
its receipt.
(S.P.Singh,J)
KHAN