High Court Patna High Court - Orders

Md.Yasin &Amp; Ors vs State Of Bihar on 9 July, 2008

Patna High Court – Orders
Md.Yasin &Amp; Ors vs State Of Bihar on 9 July, 2008
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.647 of 2005
                                 MD.YASIN & ORS
                                       Versus
                                  STATE OF BIHAR
                                      -----------

7 09.07.2008 I. A. No. 1157 of 2008 has been filed on behalf of the

appellant no. 1 Md. Yasin for grant of bail.

Heard learned counsel for the appellant as well as the

State.

It appears from the record that the prayer for bail of

this appellant has earlier been rejected thrice by this Court. The last

one is dated 4.12.2007 with the observation to renew his prayer for

bail after six months. The appellant has renewed his prayer for bail

after lapse of more than six months.

Thus, having regard to the facts and circumstances of

the case, this interlocutory application is allowed. During the

pendency of this appeal appellant no.1, namely, Md. Yasin 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 Sessions Judge, Kishanganj in connection

with Sessions Trial No. 381/2005.



                                                              (Ghanshyam Prasad, J.)




kanchan                                                    (Shyam Kishore Sharma, J.)