High Court Patna High Court - Orders

Vimal Yadav @ Bimal Yadav vs State Of Bihar on 27 April, 2011

Patna High Court – Orders
Vimal Yadav @ Bimal Yadav vs State Of Bihar on 27 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.38528 of 2010
                          VIMAL YADAV @ BIMAL YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

5 27.4.2011 Heard learned counsel for the parties.

Petitioner’s name appeared in the case

of dacoity in his confession made before the

Police. Recovery is from the house of co-accused

Bhushan Yadav.

Thus, having regard to the facts and

circumstances of the case, let the above named

petitioner 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 Additional Chief Judicial

Magistrate, Barh, Patna in Bhadaur P.S. Case No.

14 of 2010.

AI                                                       ( Mandhata Singh, J.)