IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.574 of 2010
JANARDAN YADAV, SON OF LATE RAM SAGAR
YADAV, RESIDENT OF VILLAGE - CHATURSAL
GANJ DUMRAON, P.S. - DUMARON, DISTRICT -
BUXAR (BIHAR). ............ APPELLANT.
Versus
THE STATE OF BIHAR ............ RESPONDENT.
-----------
03/ 13.07.2010 This appeal has been placed for consideration of prayer for
bail of the appellant after receipt of the lower court records.
Heard learned lawyer for the appellant and the State.
The learned lawyer for the appellant has pressed the bail
application of appellant Janardav Yadav and it has been submitted that
the allegations are of general in nature and except that there is nothing.
It has further been submitted that other four convicts have been
admitted to bail by this Court.
Sri Lala Kailash Bihari Prasad, appearing of behalf of the
State has opposed the prayer for bail of the appellant.
Considering the facts and circumstances of the case, during
the pendency of this 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 Sri Ganesh Prasad Singh, Additional Sessions Judge, F.T.C No.
IInd / his successor court, Buxar in connection with S.T. No. 357 of
2009.
(Shyam Kishore Sharma, J.)
Kundan (Gopal Prasad, J.)