High Court Patna High Court - Orders

Pairu Yadav vs The State Of Bihar on 28 September, 2011

Patna High Court – Orders
Pairu Yadav vs The State Of Bihar on 28 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Criminal Miscellaneous No.12637 of 2011
                        Pairu Yadav son of Sri Dukhi Yadav,
                     Resident of village Pratappur,P.S.Halsi,
                                 District Lakhisarai
                                        Versus
                                The State Of Bihar
                                       -----

For the petitioner : Mr.Shakeel Ahmad Khan,
Sr.Advocate
For the State : Mr.Addl.P.P.

———————————-

03/ 28.09.2011 Heard learned counsel for the

petitioner and learned counsel for the

State.

The petitioner has prayed for bail

primarily on the ground of his detention

since 4.3.2005 and also that there is no

substantial progress in the trial. It has

also been submitted that earlier the prayer

for bail was rejected lastly on 3.2.2010

vide Cr.Misc.No. 29200 of 2009. However, the

trial court was directed to expedite the

trial and conclude the same within one year.

Considering the period of detention

as well as the report of the court below

that only four prosecution witnesses have

been examined, the above named petitioner is

directed to be released on bail on

furnishing bail bond of Rs.10,000/-(Rupees

ten thousand) with two sureties of the like
2

amount each to the satisfaction of

Additional Sessions Judge, Fast Track Court

No. I, Lakhisarai in Sessions Case No. 740

of 2008 arising out of Halsi P.S.Case No. 61

of 2004.

Tahir/- (Shyam Kishore Sharma, J.)