IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.967 of 2009
SURENDAR YADAV
Versus
STATE OF BIHAR
-----------
03/ 07.12.2010 I.A. No. 2257 of 2010
Prayer for bail on behalf of appellant Surendra
Yadav had earlier been rejected considering the evidence
that he has fired on the head of the deceased. The prayer has
been renewed on the ground that the appellant is in custody
since 06.09.2003, i.e., for more than seven years.
Considering this fact, prayer for bail on behalf of
appellant, namely, Surendra Yadav is allowed. During the
pendency of this appeal, he is directed to 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
Additional Sessions Judge I, Barh in connection with
Sessions Trial No. 63 of 2004.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
DKS/