Patna High Court – Orders
Rajendra Yadav vs The State Of Bihar on 9 July, 2008
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.712 of 2008
RAJENDRA YADAV
Versus
THE STATE OF BIHAR
-----------
2/ 9-July-08 This appeal is admitted for hearing.
Call for the lower court records.
It has been submitted that there is
no direct evidence and the appellant has been
convicted on the basis of being last seen
with the deceased along with co-accused,
Tuklal Yadav who has been acquitted.
During pendency of this appeal, let
appellant, Rajendra Yadav be released on bail
on furnishing bail bond of Rs.10,000/- with
two sureties of the like amount each to the
satisfaction of Addl.District and Sessions
Judge, F.T.C. Vth, Jamui in S.C.
No.178/2006/422/2006.
(Shiva Kirti Singh,J.)
perwez (Abhijit Sinha,J.)