IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (DB) No.780 of 2011
Mahendra Yadav
Versus
The State Of Bihar
----------------------------------
02/ 12.08.2011 This appeal is admitted for hearing.
Call for lower court records.
Arguing for bail, Mr.Shakeel Ahmad Khan, learned
Senior Counsel for the appellant has submitted that though the
allegation against the firing is upon Nasib Lal Yadav but no
injury report of Nasib Lal Yadav has been brought on record. The
appellant in any view is not the assailant of the deceased and the
assailant of the deceased is Ram Charitar Yadav.
Considering the facts and circumstances of the case,
during pendency of this appeal, the above named appellant shall
be released on bail on furnishing bail bond of Rs.10,000/-(Rupees
ten thousand) with two sureties of the like amount each to the
satisfaction of Shahid Khan, Additional Sessions Judge, Fast
Track Court No.II/his successor Court, Madhubani in Sessions
Trial No. 173 of 1995 and the realization of fine as imposed upon
the appellant shall remain stayed.
(Shyam Kishore Sharma, J.)
Tahir/- ( Aditya Kumar Trivedi,J.)