High Court Patna High Court - Orders

Baliram Yadv & Ors. vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Baliram Yadv & Ors. vs The State Of Bihar on 12 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.783 of 2011
                                Baliram Yadv & Ors.
                                       Versus
                                 The State Of Bihar
                                      -----------

2/ 12th August 2011 The appeal is admitted. Call for the lower court

records.

The appellants have been convicted under Section

302/34 and other Sections of the IPC. The allegations against the

appellants are of general and omnibus in nature.

Considering the facts and circumstances of the

case, the prayer of the appellants for bail is allowed. During the

pendency of this appeal, let the appellants namely, 1. Baliram

Yadav @ Baliram Choudhary, 2. Mahatam Yadav @ Mahatam

Choudhary, 3. Ramjanam Yadav @ Ramjanam Choudhary, 4.

Hirdya Yadav @ Hirdya Choudhary, 5. Bikrama Yadav @

Bikrama Choudhary 6. Chandra Yadav @ Chandra Choudhary

and 7. Lalkishore Yadav @ Lalkishore Choudhary be released on

bail on furnishing bail bond of Rs.10,000/- each with two sureties

of the like amount each to the satisfaction of Additional District

and Sessions Judge, FTC-IV, Gopalganj (Trial Court) in

connection with Sessions Trial No. 78/1995/168/2010 arising out

of Vishambharpur P.S. Case No. 19 of 1994.

(Shyam Kishore Sharma, J.)

(Aditya Kumar Trivedi, J.)
perwez