High Court Patna High Court - Orders

Umesh Yadav vs The State Of Bihar on 20 April, 2011

Patna High Court – Orders
Umesh Yadav vs The State Of Bihar on 20 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.11372 of 2011
                                    UMESH YADAV
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 20.04.2011 Heard.

Taking into consideration that as per order of

learned First Additional Sessions Judge, Ara, except the

confessional statement of the petitioner, there is nothing

against him, let the petitioner, namely, Umesh Yadav be

released on bail on furnishing bail bonds of Rs.10,000/-

(Ten Thousand) with two sureties of the like amount

each to the satisfaction of learned C.J.M., Bhojpur, Ara

in connection with Dhangai P.S. Case No.48 of 2010.

(Hemant Kumar Srivastava, J.)
PN