IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.149 of 2010
ASHOK YADAV
Versus
STATE OF BIHAR
-----------
I.A.No. 795 of 2011
04/ 13.04.2011 This Interlocutory Application has been
filed on behalf of the sole appellant for grant of
bail.
Earlier the prayer for bail of the
appellant was rejected on 15.02.2010 with
observation to expedite the hearing of appeal.
Submission is that the appellant has no
criminal antecedent and he is in custody since
14.10.2003.
Considering the period of detention, the
above named appellant, during the pendency of
appeal, is directed to the 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 Radhe Shayam Singh, Additional
Sessions Judge, Fast Track Court No.V,
Gopalganj/successor court in Sessions Trial No. 61
of 2006/15 of 2009.
I.A.No.795 of 2011 thus stands allowed.
( Shyam Kishore Sharma, J. )
Tahir/- ( Gopal Prasad, J.)