Patna High Court – Orders
Uday Yadav vs The State Of Bihar on 25 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.11761 of 2011
UDAY YADAV
Versus
THE STATE OF BIHAR
-----------
02/ 25.04.2011 Heard learned counsel for the petitioner as well as learned
P.P. for the State.
Taking into consideration that an omnibus allegation of
committing murder has been levelled against the petitioner and other
accused and co-accused has already been granted privilege of bail by
another bench of this court vide order dated 29.3.2010 passed in Cr.
Misc. no. 9114/2010, petitioner Uday Yadav is directed to be released
on bail on furnishing bail bonds of Rs 10,000/- with two sureties of
the like amount each to the satisfaction of the Chief Judicial
Magistrate, Begusarai in connection with Sambho P.S. Case no. 11 of
2008.
shahid (Hemant Kumar Srivastava,J)