High Court Patna High Court - Orders

Shyam Sunder Yadav vs State Of Bihar on 10 August, 2010

Patna High Court – Orders
Shyam Sunder Yadav vs State Of Bihar on 10 August, 2010
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CR. APP (DB) No.325 of 2009
                   SHYAM SUNDER YADAV .
                             Versus
                       STATE OF BIHAR .
                            -----------

03/ 10-Aug-2010 Heard learned counsel for the appellant and

learned counsel for the State in respect of I.A. No. 696 of

2010 through which the appellant has renewed his prayer

for bail mainly on the ground that other co-accused are on

bail in different appeal and he has remained in custody for

a total period of 7 years and 2 months.

The last order dated 20th April 2009

discloses the reasons for refusing bail to the appellant. In

view of those reasons, the prayer for bail is again rejected.

Considering the long period of custody let

hearing of the appeal be expedited. In case the appeal

cannot be heard earlier and the appellant completes 8

years of custody, in that event, if so advised, the appellant

may renew his prayer for bail.

(Shiva Kirti Singh, J.)

(Birendra Prasad Verma,J.)
perwez