High Court Patna High Court - Orders

Birbal Yadav vs State Of Bihar on 20 April, 2011

Patna High Court – Orders
Birbal Yadav vs State Of Bihar on 20 April, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.1090 of 2010
                              BIRBAL YADAV
                                   Versus
                            THE STATE OF BIHAR
                                  -----------

03/ 20.04.2011 Heard learned Counsel for the

appellant and learned Counsel for the State in

connection with prayer for bail of the above

named appellant.

It has been submitted that though

there is specific allegation that firing which

hit the deceased was made by two persons but

the doctor has found only one firearm injury.

It has also been submitted that the

prosecution case becomes doubtful because

according to the allegation one Akash Kumar

was present at the time of occurrence, has

also received firearm injury but the injury

attributed to Akash Kumar was found by hard

and blunt substances.

                                 Considering             the       facts        and

                    circumstances         of     the     case,    the     appellant

namely, Birbal Yadav, during the pendency of
2

this appeal, 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 Shri Sultan

Muzaffar, learned 1st Additional Sessions

Judge/his successor court, West Champaran at

Bettiah in connection with Sessions Trial No.

122 of 2009.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
kksinha/-