IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.731 of 2011
Sudhir Yadav
Versus
The State Of Bihar
-----------
5 9.9.2011 Heard learned counsel for the appellant and the
counsel appearing on behalf of the State.
The appellant has prayed for bail and it has been
submitted that the implication is on account of Jhajha PS Case No.
141/2008 (Exhibit ‘A’) in which the appellant has deposed against
the informant. It has also been submitted that the appellant was
caught produced before the police by the informant.
No doubt this court has rejected the prayer for bail of
another accused, the case of the appellant is on different footing.
Considering the aforesaid facts, appellant Sudhir
Yadav is directed to be released on bail, during the pendency of
the appeal, in S.T. No. 373 of 2010 on furnishing bail bond of
rupees ten thousand with two sureties of the like amount each to
the satisfaction of the District and Sessions Judge, Jamui and the
realization of fine is stayed.
haque (Shyam Kishore Sharma, J)
( Sheema Ali Khan, J.)