IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.552 of 2010
Kishun Yadav & Anr
Versus
The State Of Bihar
----------------------------------
5. 8.11.2011 I.A.No. 2225 of 2011
This interlocutory application seeks grant of bail
to appellant Kishun Yadav whose prayers were earlier
rejected, firstly, on merit on 30.8.2010 and, subsequently, on
account of being withdrawn on 25.3.2011.
The contention is that the husband who had been
sentenced to rigorous imprisonment for life in a separated trial
has been admitted to bail by a Division Bench of the Court in
Cr.Appeal No. 1189 of 2010(DB). A copy of the order dated
5.9.2011 passed in the above noted Cr. Appeal by the D.B.
has been annexed as Annexure-2 to the present interlocutory
application.
Regard being had to the above fact and
submission, let the appellant Kishun Yadav be directed to be
released, during pendency of this appeal, on furnishing a bond
of RS. 10,000/-( ten thousand) with two sureties of the like
amount each to the satisfaction of the trial court, i.e.,
Additional Sessions Judge, Fast Track Court-I, Jamui, in
Sessions Trial No. 28 of 2006/ T.R. No. 56 of 2009.
Kanth ( Dharnidhar Jha, J.)