IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.174 of 2008
DAROGA YADAV
Versus
THE STATE OF BIHAR
-----------
4. 2.7.2008. Heard learned counsel for the appellant and the learned
counsel for the State in respect of appellant’s prayer for bail.
Lower Court Records have been received.
It is submitted that the medical evidence shows large
number of injuries on deceased Mandraj Singh whereas according to
informant only one blow was given to the deceased by this appellant.
It has further been submitted that the prosecution case is disbelieved
and large number of accused persons have been acquitted.
Considering all the facts and the circumstances of the case,
the prayer for bail of the appellant is allowed. During the pendency of
this appeal, let the appellant, Daroga Yadav , be released on bail on
his furnishing bail bond of Rs.10,000/-(Rupees Ten Thousand) with
two sureties of the like amount each to the satisfaction of Additional
Sessions Judge, Fast Track Court No.2, Kaimur (Bhabua) in
connection with Sessions Trial No.432 of 1982/43 of 2007.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
P.S.