High Court Patna High Court - Orders

Munni Yadav vs State Of Bihar on 23 August, 2010

Patna High Court – Orders
Munni Yadav vs State Of Bihar on 23 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CR. APP (DB) No.475 of 2009
                               MUNNI YADAV
                                   Versus
                              STATE OF BIHAR
                                  -----------

4. 23.8.2010. L.C.R. has been received. Counsel for the

appellant submits that P.W.8 the informant and

mother of the deceased in her deposition

claimed to have reached at the place of

occurrence before P.W.2 and P.W.5. She has not

named this appellant as the assailant of the

deceased.

Considering this evidence, prayer for

bail on behalf of the appellant is allowed.

During the pendency of this appeal, let the

appellant, namely, Munni Yadav 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 Ist Additional

Sessions Judge, Nalanda in Sessions Trial

No.283 of 2002. The realization of fine shall

remain stayed.



                                              ( Mridula Mishra,J. )


B.Kr.                                         ( Dharnidhar Jha, J. )