IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.327 of 2006
RAM PRAVESH YADAV & ORS
Versus
STATE OF BIHAR
-----------
10/ 31.8.2010 I.A. No. 1603 of 2010
Appellant Ram Pravesh Yadav had earlier made an
application for grant of bail but the same was rejected considering
his conviction under section 396 of the IPC and lesser period of
custody. The prayer has now been renewed on the ground that Raj
Kishore Yadav, a co-convict, who is own brother of this appellant,
has been granted bail on completion of six years and one month in
custody. It is submitted that this appellant has remained in custody
for six years and two months and that the ground related to civil
dispute between the prosecution and the accused is also available to
him.
Considering these facts, prayer of the above named
appellant for bail is allowed. During the pendency of this appeal, let
appellant Ram Pravesh Yadav be released on bail on furnishing bail
bond of Rs.10000/(ten thousand) with two sureties of the like
amount each to the satisfaction of ADJ – I, Hilsa, Nalanda in S.Tr.
No. 827 of 2002.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)