IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.249 of 2007
SADHU YADAV SON OF GENA YADAV, OF VILLAGE-
BANJARIYA, P.S. CHHORADANO, DISTRICT- EAST
CHAMPARAN................................ APPELLANT
Versus
STATE OF BIHAR......................... ...RESPONDENT
-----------
6 30-7-2010 Heard the parties in respect of I.A. No. 1135 of 2010
through which the appellant has renewed his prayer for bail.
Considering the observation in the order dated 10-4-2009
and that there is no likelihood of the appeal being heard in near future,
the prayer for bail is allowed. During the pendency of this appeal, let
appellant Sadhu Yadav be enlarged on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the satisfaction
of the trial court i.e. Fast Track Court No.I, Motihari, East Champaran
in Sessions Trial No. 938 of 2003.
Realisation of fine from the appellant shall also remain
stayed.
( Shiva Kirti Singh, J.)
( B.P. Verma, J)
Naresh