High Court Patna High Court - Orders

Yogendra Yadav vs The State Of Bihar on 25 July, 2011

Patna High Court – Orders
Yogendra Yadav vs The State Of Bihar on 25 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Cr.Misc. No.22607 of 2011
                             Ranjit Yadav
                                 Versus
                           The State Of Bihar
                                  With
                       Cr.Misc.No. 22594 of 2011
                            Yogendra Yadav
                                 Versus
                           The State of Bihar
                                -----------

2 25.7.2011 Heard learned counsel for the parties.

Petitioner Yogendra Yadav of Cr.Misc.No.

22594 of 2011 is assailant of the deceased while

petitioner Ranjit Yadav of Cr.Misc.No. 22607 of

2011 is non-assailant of the deceased.

In the circumstances, prayer for bail on

behalf of petitioner Yogendra Yadav of

Cr.Misc.No. 22594 of 2011 is rejected.

For petitioner Ranjit Yadav of

Cr.Misc.No. 22607 of 2011, his prayer for bail

is allowed. He 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 Additional

Sessions Judge, F.T.C. 3, Bank in Banka P.S.

Case No. 324/2009.

AI                                              ( Mandhata Singh, J.)