IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.922 of 2010
NITYANAND YADAV & ORS
Versus
THE STATE OF BIHAR
-----------
02. 16.09.2010 This appeal will be heard.
Call for the L.C.R.
As to the prayer for bail learned counsel for
the appellants submits that the fire-arm injury caused
to the injured Upendra Yadav is attributed to
Mithlesh Yadav and he is not amongst the appellant.
It is also submitted that the appellants were on bail
during trial.
In the facts and circumstances, during the
pendency of the appeal, appellants namely,
Nityanand Yadav, Parbhu Yadav and Ram Pravesh
Yadav are admitted to bail on furnishing bail bond of
Rs.10,000/- (Ten thousand) each with two sureties of
the like amount each to the satisfaction of Addl.
Sessions Judge, F.T.C. II, Civil Court, Sheikhpura in
connection with Sessions Case No. 1098 of
2008/T.R. No.22 of 2010.
The realization of fine imposed on the
2
appellants shall remain stayed till the disposal of
appeal.
Mkr. (C.M. Prasad, J.)