High Court Patna High Court - Orders

Thithar Yadav vs The State Of Bihar on 16 August, 2011

Patna High Court – Orders
Thithar Yadav vs The State Of Bihar on 16 August, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Miscellaneous No.25009 of 2011
                                           Thithar Yadav
                                               Versus
                                        The State Of Bihar
                                                -----------

02/ 16.08.2011 Heard learned counsel for the petitioner as well as learned

Addl. Public Prosecutor for the State.

Earlier prayer for bail of the petitioner was rejected by this

court vide order dated 10.3.2011 passed in Cr. Misc. no.2598/2011.

The contention of learned counsel for the petitioner is that

petitioner is in jail custody since 29.9.2010 but up till now trial has not

been concluded and except one case, there is no other case in the

credit of the petitioner.

Taking into consideration the period of detention of the

petitioner in jail custody as well as above stated facts and

circumstances, let the petitioner, Thithar Yadav, be released on bail on

furnishing bail bonds of Rs 10,000/- with two sureties of the like

amount each to the satisfaction of the Judicial Magistrate, Ist Class,

Khagaria in Allauli P.S. Case no. 133/2010.

      shahid                                        (Hemant Kumar Srivastava,J)