High Court Patna High Court - Orders

Kapil Yadav vs State Of Bihar on 11 April, 2011

Patna High Court – Orders
Kapil Yadav vs State Of Bihar on 11 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.1125 of 2007
                             KAPIL YADAV
                                Versus
                            STATE OF BIHAR
                             -----------

I.A.No. 810 of 2011

07/ 11.04.2011 This Interlocutory Application has

been filed on behalf of the sole appellant

for grant of bail.

Learned counsel for the appellant has

submitted that the appellant has crossed 72

years of age and is suffering from various

old diseases. It has further been submitted

that this is the only case in which he was

made accused. He is in custody for about six

years. In the order dated 28.01.2010 of this

Court, there was observation that the

hearing of the appeal be expedited so that

the appeal may be heard within one year but

the appeal is yet to be listed for hearing.

Considering the advance age of the

appellant and also that he is not accused in

any other case, we are inclined to grant bail

to the appellant.

During the pendency of this appeal,

the above named appellant shall 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 Sri Sushil Kumar, Additional Sessions

Judge I, Bhojpur at Ara/successor court in

Sessions Trial No. 126 of 2006/71 of 2006.

I.A.No. 810 of 2011 thus stands

allowed.



                               ( Shyam Kishore Sharma, J. )



Tahir/-                           ( Gopal Prasad, J.)




                         2