High Court Patna High Court - Orders

Ashok Yadav vs State Of Bihar on 13 April, 2011

Patna High Court – Orders
Ashok Yadav vs State Of Bihar on 13 April, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR. APP (DB) No.149 of 2010
                                  ASHOK YADAV
                                     Versus
                                 STATE OF BIHAR
                                  -----------

I.A.No. 795 of 2011

04/ 13.04.2011 This Interlocutory Application has been

filed on behalf of the sole appellant for grant of

bail.

Earlier the prayer for bail of the

appellant was rejected on 15.02.2010 with

observation to expedite the hearing of appeal.

Submission is that the appellant has no

criminal antecedent and he is in custody since

14.10.2003.

Considering the period of detention, the

above named appellant, during the pendency of

appeal, is directed to the 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 Sri Radhe Shayam Singh, Additional

Sessions Judge, Fast Track Court No.V,

Gopalganj/successor court in Sessions Trial No. 61

of 2006/15 of 2009.

I.A.No.795 of 2011 thus stands allowed.



                                            ( Shyam Kishore Sharma, J. )



 Tahir/-                                        ( Gopal Prasad, J.)