IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.911 of 2007
PRAMOD YADV
Versus
STATE OF BIHAR
-----------
08. 02.11.2010 I. A. No. 1977 of 2010
The appellant, Pramod Yadav, has renewed
his prayer for bail, but considering the nature of
allegation, we do not feel inclined to consider his
prayer for bail.
The appellant has remained in custody for
more than 7 years, as such this appeal be listed “For
Hearing” on priority basis.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM