IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.666 of 2008
YOGI RAI @ YOGENDRA RAI @ YOGENDER RAI & ORS
Versus
STATE OF BIHAR
-----------
2 2-7-2008 This appeal is admitted for hearing.
Call for the lower court records.
It has been submitted that according to prosecution case co-
accused Ramdeo Rai @ Bambholi Rai pressed the neck of the
deceased causing his death.
In the facts of the case prayer of the appellants for bail is
allowed. During the pendency of this appeal, let appellants Yogi Rai
@ Yogendra Rai @ Yoginder Rai, Hirdev Rai, Basudev Rai and
Baldev Rai be enlarged on bail on each of them furnishing bail bond
of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the trial court i.e. the court of Additional Sessions
Judge, F.T.C.3, Sitamarhi in Sessions Trial No. 125 of 1996/186 of
2005.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
Naresh