IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.108 of 2009
BIPIN YADAV & ANR
Versus
STATE OF BIHAR
-----------
04/ 30.09.2010 I.A. No. 1937 of 2010
This application has been filed on behalf of
Appellant no. 1 Bipin Yadav for grant of bail, which
was earlier rejected considering the fact that he has
fired on the deceased.
Considering the evidence of eye witnesses
PWs 3 and 7 as well as post-mortem report and medical
evidence of PW 10, we find that the appellant cannot
be allowed bail for the present as he has remained in
custody only for four and half years.
Prayer for bail is rejected at this stage.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/