IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.647 of 2005
MD.YASIN & ORS
Versus
STATE OF BIHAR
-----------
7 09.07.2008 I. A. No. 1157 of 2008 has been filed on behalf of the
appellant no. 1 Md. Yasin for grant of bail.
Heard learned counsel for the appellant as well as the
State.
It appears from the record that the prayer for bail of
this appellant has earlier been rejected thrice by this Court. The last
one is dated 4.12.2007 with the observation to renew his prayer for
bail after six months. The appellant has renewed his prayer for bail
after lapse of more than six months.
Thus, having regard to the facts and circumstances of
the case, this interlocutory application is allowed. During the
pendency of this appeal appellant no.1, namely, Md. Yasin is
directed to be released on bail on furnishing bail bond of Rs.10,000/-
(Ten thousand) with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, Kishanganj in connection
with Sessions Trial No. 381/2005.
(Ghanshyam Prasad, J.)
kanchan (Shyam Kishore Sharma, J.)