High Court Patna High Court - Orders

Ranju Yadav @ Ranjan Yadav vs State Of Bihar on 20 June, 2011

Patna High Court – Orders
Ranju Yadav @ Ranjan Yadav vs State Of Bihar on 20 June, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.1334 of 2007
                          RANJU YADAV @ RANJAN YADAV
                                          Versus
                                   STATE OF BIHAR
                                        -----------

6. 20.6.2011. Heard learned counsel for the appellant and the

learned A.P.P. for the State in respect of I.A. No.727 of

2011, whereby the appellant has renewed his prayer for

bail in view of the liberty granted to him vide order dated

28.10.2009.

On 28.10.2009, the prayer for bail of the

appellant was rejected but it was observed that if the

appeal cannot be heard earlier and the appellant completes

six years of custody, in that event, if so advised, he may

renew his prayer for bail.

Submission is that the appellant is in custody

since 26.6.2005 and, thus, he has completed about six

years in custody.

Considering the facts and the circumstances of

the case, during the pendency of this appeal, the appellant,

Ranju Yadav alias Ranjan Yadav, is directed to be

released on bail on his furnishing bail bond of Rs.10,000/-

(Rupees Ten Thousand) with two sureties of the like
2

amount each to the satisfaction of the trial court, i.e.,

Additional Sessions Judge, Fast Track Court No.II,

Katihar, in connection with Sessions Trial No.44 of 2006.

I.A. No.727 of 2011 thus stands allowed.

( Shyam Kishore Sharma,J)

( Rajendra Kumar Mishra,J)

P.S.