High Court Patna High Court - Orders

Ashok Yadav vs State Of Bihar on 6 September, 2010

Patna High Court – Orders
Ashok Yadav vs State Of Bihar on 6 September, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.622 of 2006
                                       ASHOK YADAV
                                            Versus
                                      STATE OF BIHAR
                                         -----------

08. 06.09.2010 I. A. No. 929 of 2010.

Earlier on two occasions, prayer for bail on

behalf of the appellant has been rejected.

It has been renewed on the ground that the

appellant has remained in custody for four and half

years and also that except the evidence of last seen,

there is not such evidence against this appellant. No

motive has been disclosed by the prosecution witness

for commission of such offence by this appellant.

Considering this fact, the prayer for bail on

behalf of the appellant, namely, Ashok Yadav, is

allowed. During pendency of the appeal, the above-

named appellant is directed to 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 Additional District & Sessions Judge,

Fast Track Court No. III, Gaya in Sessions Trial No. 92

of 2006.



                                      (Mridula Mishra, J.)


SKM                                   (Dharnidhar Jha, J.)