IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.12637 of 2011
Pairu Yadav son of Sri Dukhi Yadav,
Resident of village Pratappur,P.S.Halsi,
District Lakhisarai
Versus
The State Of Bihar
-----
For the petitioner : Mr.Shakeel Ahmad Khan,
Sr.Advocate
For the State : Mr.Addl.P.P.
———————————-
03/ 28.09.2011 Heard learned counsel for the
petitioner and learned counsel for the
State.
The petitioner has prayed for bail
primarily on the ground of his detention
since 4.3.2005 and also that there is no
substantial progress in the trial. It has
also been submitted that earlier the prayer
for bail was rejected lastly on 3.2.2010
vide Cr.Misc.No. 29200 of 2009. However, the
trial court was directed to expedite the
trial and conclude the same within one year.
Considering the period of detention
as well as the report of the court below
that only four prosecution witnesses have
been examined, the above named petitioner is
directed to be released on bail on
furnishing bail bond of Rs.10,000/-(Rupees
ten thousand) with two sureties of the like
2
amount each to the satisfaction of
Additional Sessions Judge, Fast Track Court
No. I, Lakhisarai in Sessions Case No. 740
of 2008 arising out of Halsi P.S.Case No. 61
of 2004.
Tahir/- (Shyam Kishore Sharma, J.)