High Court Patna High Court - Orders

Moula Yadav vs State Of Bihar on 26 April, 2011

Patna High Court – Orders
Moula Yadav vs State Of Bihar on 26 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.205 of 2009
                              MOULA YADAV
                                   Versus
                            THE STATE OF BIHAR
                                  -----------

05/ 26.04.2011 Heard learned Counsel for the

appellant and learned Counsel for the State.

The learned Counsel for the appellant

has renewed prayer for bail of the appellant

namely Moula Yadav through I.A. No. 867 of

2011.

Earlier, the case of the appellant

was considered on 24.03.2009 but on that date

there was no prayer for bail so, no order was

passed but the Court has noticed that there

was specific allegation against him that he

fired on the neck of the deceased, after

taking away money from his pocket. On the next

occasion, when the appellant prayed for bail

then the Court has considered his defence in

detail on 21.01.2010 and his prayer for bail

was rejected.

Considering the allegation that the
2

appellant is sole person who has caused death

of the husband of the deceased, we are not

inclined to grant bail to the above named

appellant.

Accordingly, his prayer for bail is

rejected.

(Shyam Kishore Sharma, J.)

kksinha/- (Gopal Prasad, J.)