IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APPEAL (DB) No.823 of 2007
1. RAJO @ RAJUA YADAV
2. SHATRUGHAN YADAV .. APPELLANTS
Versus
THE STATE OF BIHAR .. RESPONDENT
****
/5/ 28.06.2010 Heard the counsel for the appellants and the
State on the prayer of bail through I.A. No. 1204 of 2010.
2. It has been submitted that family members of
the deceased have not supported the prosecution version and the
appellants have remained in custody for about 3(1/2) years.
After considering the nature of the allegation and evidence, the
prayer for bail was earlier rejected.
3. There is no fresh ground for consideration.
The prayer for bail is, again, rejected.
(Shyam Kishore Sharma, J.)
( Gopal Prasad, J. )
Cp:1/S.A.