IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.17742 of 2011
1. YOGENDRA YADAV @ YOGENDRA PD. YADAV
2. RAJA YADAV
Versus
THE STATE OF BIHAR
-----------
02. 23.06.2011 Heard learned counsel for the petitioners and the
state.
There is case and counter-case for the occurrence
of the same day. Alleged injury said grievous in nature on
head is caused by brick. Theft is said ornamental and
petitioners remained in custody since 23.3.2011.
Considering the facts and circumstances of the
case, let the above named petitioners be released on bail on
furnishing bail bond of Rs. 10,000/- (ten thousand) each with
two sureties of the like amount each to the satisfaction of
Subhash Chand, Chief Judicial Magistrate, Saharsa in
connection with Saharsa (Sadar) P. S. Case No.25 of 2011.
Vikash (Mandhata Singh, J.)