IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.327 of 2006
RAM PRAVESH YADAV & ORS
Versus
STATE OF BIHAR
-----------
9 2.8.2010 Reg:- I.A. No. 1424 of 2010
This is the fourth attempt for grant of
bail on behalf of appellant No.2 Raj Kishore
Yadav. On earlier occasion the prayer was
rejected considering the fact that the
appellant is named in the First Information
Report and his conviction under section 396
of the Indian Penal Code.
Now he has completed six years and
one month in custody. The evidence on
record indicates that there was civil dispute
in between the appellant and the informant.
Considering this fact, prayer for bail
on behalf of appellant no.2 Raj Kishore
Yadav is allowed. Let the appellant no.2
above named be released on bail on
furnishing bail bond of Rs.10,000/-(ten
2
thousand) with two sureties of the like
amount each to the satisfaction of the
Additional Sessions Judge, Ist, Hilsa
(Nalanda) in Sessions Trial No. 827 of 2002.
I.A. stands allowed.
(Mridula Mishra,J.)
( Dharnidhar Jha,J.)
A.Kumar