Patna High Court – Orders
Binod Yadav &Amp; Anr vs State Of Bihar on 30 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.235 of 2009
BINOD YADAV & ANR .
Versus
STATE OF BIHAR .
-----------
7 30.8.2010 Reg:- I.A. No.119 of 2010
Earlier prayer for bail of the appellants was
rejected vide order dated 29.6.2009. Appellants have
remained in custody only for two years 11 months
which is not sufficient for granting bail considering the
allegation and conviction.
Prayer for bail is rejected.
Akumar ( Mridula Mishra, J.)
(Dharnidhar Jha,J.)