High Court Patna High Court - Orders

Sudhir Yadav vs The State Of Bihar on 9 September, 2011

Patna High Court – Orders
Sudhir Yadav vs The State Of Bihar on 9 September, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.731 of 2011
                                   Sudhir Yadav
                                       Versus
                                The State Of Bihar
                                     -----------

5 9.9.2011 Heard learned counsel for the appellant and the

counsel appearing on behalf of the State.

The appellant has prayed for bail and it has been

submitted that the implication is on account of Jhajha PS Case No.

141/2008 (Exhibit ‘A’) in which the appellant has deposed against

the informant. It has also been submitted that the appellant was

caught produced before the police by the informant.

No doubt this court has rejected the prayer for bail of

another accused, the case of the appellant is on different footing.

Considering the aforesaid facts, appellant Sudhir

Yadav is directed to be released on bail, during the pendency of

the appeal, in S.T. No. 373 of 2010 on furnishing bail bond of

rupees ten thousand with two sureties of the like amount each to

the satisfaction of the District and Sessions Judge, Jamui and the

realization of fine is stayed.

     haque                                       (Shyam Kishore Sharma, J)


                                                   ( Sheema Ali Khan, J.)