High Court Patna High Court - Orders

Narad Prasad @ Narad Yadav vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Narad Prasad @ Narad Yadav vs State Of Bihar on 10 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (DB) No.950 of 2010
                    NARAD PRASAD @ NARAD YADAV
                                  Versus
                             STATE OF BIHAR
                                 -----------

02/ 10.08.2010 Admit the appeal.

Call for the lower court records.

Counsel for the appellant submits that Narad Prasad

@ Narad Yadav is not the assailant of the deceased, which

is evident from the discussion in the impugned judgment.

Considering this fact, prayer for bail on behalf of

appellant, namely, Narad Prasad @ Narad Yadav is allowed.

During the pendency of this appeal, he 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, Fast Track Court

No. II, Patna in connection with Sessions Trial No. 749 of

2006/780 of 2006.

(Mridula Mishra, J.)

(Dharnidhar Jha, J.)
DKS/