IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.325 of 2009
SHYAM SUNDER YADAV .
Versus
STATE OF BIHAR .
-----------
03/ 10-Aug-2010 Heard learned counsel for the appellant and
learned counsel for the State in respect of I.A. No. 696 of
2010 through which the appellant has renewed his prayer
for bail mainly on the ground that other co-accused are on
bail in different appeal and he has remained in custody for
a total period of 7 years and 2 months.
The last order dated 20th April 2009
discloses the reasons for refusing bail to the appellant. In
view of those reasons, the prayer for bail is again rejected.
Considering the long period of custody let
hearing of the appeal be expedited. In case the appeal
cannot be heard earlier and the appellant completes 8
years of custody, in that event, if so advised, the appellant
may renew his prayer for bail.
(Shiva Kirti Singh, J.)
(Birendra Prasad Verma,J.)
perwez