IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.400 of 2011
YOGENDRA YADAV
Versus
THE STATE OF BIHAR
-----------
02. 07.04.2011. This appeal shall be heard. Call for the
Lower Court Records.
As regards the prayer for bail, it has been
contended by Sri Ranjan Kumar Srivastava, learned
counsel appearing for the appellant that in the
background of land dispute the allegation and
evidence is that the present appellant dealt a
chura blow on the head of the informant. The injury
which was recorded by P.W.4 was incised wound on
the right side of forehead above right eye
measuring 2 ½”x ¼”x deep muscle deep which was
simple in nature.
Considering the submissions and the
evidence, during the pendency of this appeal, let
the above named appellant be released from custody
on furnishing bond of Rs.10,000/-(ten thousand)
with two sureties of the like amount each to the
satisfaction of Additional Sessions Judge, Fast
Track Court No.V, Gopalganj in Sessions Trial
No.244 of 2005/51 of 2009 arising out of Uchkagaon
P.S.Case No.52 of 1998, G.R.Case No.6 of 1998.
B.Kr. ( Dharnidhar Jha,J.)