IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Appeal (SJ) No.909 of 2011
Bishundeo Yadav
Versus
The State Of Bihar
----------------------------------
2. 12.8.2011 This appeal shall be heard.
Call for the lower court records.
The allegation and the evidence against the
appellant is that he dealt spade blows on the hand and leg of
the informant. The evidence of the Doctor and the injuries
found have been discussed in paragraph 15 of the impugned
judgment and it appears that the injuries which were incised
injuries were superficial in nature, considering which, let the
appellant Bishundeo Yadav be directed to be released, during
pendency of this appeal, on furnishing a bond of Rs. 10,000/-
(ten thousand) with two sureties of the like amount each to the
satisfaction of the trial court, i.e., the Sessions Judge,
Madhepura, in Sessions Trial No. 90 of 2008.
Kanth ( Dharnidhar Jha, J.)