IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.968 of 2010
CHANO YADAV & ANR .
Versus
THE STATE OF BIHAR .
-----------
2 13.8.2010 Admit the appeal.
Call for the Lower Court record of Sessions
Trial No. 182 of 2008 (Trial No.261 of 2010) arising out
of Khaira P.S. case No. 101 of 2007 from the Court of
Additional Sessions Judge, FTC-II, Jamui.
Counsel for the appellants submits that the
witnesses have developed the case of prosecution during
trial. Initially the allegation was that it was Ravindra
Yadav who assaulted with Saif on the head of the
deceased. The witnesses are named these two appellants
to cause repeatedly assault on the deceased. The
deposition is not corroborated by the medical evidence,
as such it cannot be said that either of the two appellants
are caused injury which is cause of death.
Considering this submission, prayer for bail on
behalf of appellants, namely, Chano Yadav and Ravindra
Yadav is allowed. During the pendency of this appeal, let
above named appears be released on bail on furnishing
2
bail bond of Rs.10,000/-(ten thousand) each with two
sureties of the like amount each to the satisfaction of the
Additional Sessions Judge, FTC-II, Jamui in Sessions
Case No. 182 of 2008.
Realization of fine shall remain stayed.
(Mridula Mishra,J.)
(Dharnidhar Jha,J.)
A.Kumar