High Court Patna High Court - Orders

Dinesh Yadav &Amp; Ors vs The State Of Bihar on 31 August, 2010

Patna High Court – Orders
Dinesh Yadav &Amp; Ors vs The State Of Bihar on 31 August, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.500 of 2009
                               DINESH YADAV & ORS
                                         Versus
                                THE STATE OF BIHAR
                                       -----------

4/ 31.8.2010 I.A. No. 1148 of 2010

Prayer for bail on behalf of appellant no. 2 Dev Narayan

Yadav was earlier rejected vide order dated 10.8.2009. While

renewing the prayer on his behalf, learned counsel submits that the

evidence against the appellant Dev Narayan Yadav is similar to that

of against accused Arun Kumar Yadav, Dinesh Yadav and Raj

Kumar Yadav. It is also submitted that general and omnibus

allegation has been made against him.

Considering these facts, prayer of the above named

appellant for bail is allowed. During the pendency of this appeal, let

appellant Dev Narayan Yadav be released on bail on furnishing bail

bond of Rs.10000/(ten thousand) with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge, FTC

III, Madhubani in S.T. No. 417 of 2003 / 129 of 2007. Realization of

fine shall remain stayed.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)