High Court Patna High Court - Orders

Sachidanand Yadav @ Sachida Yadav … vs The State Of Bihar on 20 October, 2011

Patna High Court – Orders
Sachidanand Yadav @ Sachida Yadav … vs The State Of Bihar on 20 October, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Appeal (DB) No.533 of 2011
                         Sachidanand Yadav @ Sachida Yadav & Anr
                                              Versus
                                      The State of Bihar
                                 ----------------------------------

06/ 20.10.2011 Heard learned Counsel for the

appellant and learned Counsel for the State.

In view of the observation dated

11.04.2011 as recorded in I.A. 831 of 2009,

let appellant Raj Nandan Yadav, during the

pendency of the appeal, 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 Sri

Birendra Mohan Shrivastava, the learned

Additional Sessions Judge XI/his successor

court, Patna in connection with Sessions

Trial No. 866 of 2005.

Thus, I.A. No. 2152 of 2011 is

allowed.

(Shyam Kishore Sharma, J.)

kksinha/- (Dinesh Kumar Singh, J.)