High Court Patna High Court - Orders

Anil Yadav vs State Of Bihar on 20 July, 2011

Patna High Court – Orders
Anil Yadav vs State Of Bihar on 20 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CR APPL (DB) No 540 of 2010
                                  Anil Yadav
                                    Versus
                                State Of Bihar
                                   -----------

3 20.07.2011 Heard the learned counsel in respect of bail plea of the

appellant Anil Yadav.

Apart from other facts that most of the persons have

been acquitted, it is stated that the appellant has remained in custody

for over 7 years.

Considering the aforesaid, the appellant abovenamed is

directed to be released on bail on his furnishing bonds of Rs

10,000/- (Rupees Ten Thousand) with two sureties of the like

amount each to the satisfaction of Additional Sessions Judge, Fast

Track Court No III, Saharsa in Sessions Trial No 274 of 2004

arising out of Sour Bazar Police Station Case No 64 of 2004.

    M.E.H./                                   (Navaniti Prasad Singh)


                                             (Ashwani Kumar Singh)