IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.950 of 2010
NARAD PRASAD @ NARAD YADAV
Versus
STATE OF BIHAR
-----------
02/ 10.08.2010 Admit the appeal.
Call for the lower court records.
Counsel for the appellant submits that Narad Prasad
@ Narad Yadav is not the assailant of the deceased, which
is evident from the discussion in the impugned judgment.
Considering this fact, prayer for bail on behalf of
appellant, namely, Narad Prasad @ Narad Yadav is allowed.
During the pendency of this appeal, he 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, Fast Track Court
No. II, Patna in connection with Sessions Trial No. 749 of
2006/780 of 2006.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/