IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1099 of 2009
BHIRGU NATH YADAV @ BHIRGU YADAV
Versus
STATE OF BIHAR
-----------
05/ 15th March 2011 Heard learned counsel for the appellant and learned
counsel for the State in respect of I.A. 505/2011 through
which the appellant has renewed his prayer for bail.
It has been submitted that the rejection of prayer for
bail was only for the present. Attention was drawn to the
medical evidence which shows injury on the head by hard
and blunt substance whereas the appellant is attributed with a
Farsa.
Considering all the facts and circumstances, prayer of
the appellant for bail is allowed. During the pendency of this
appeal, let appellant, BHIRGU NATH YADAV @ BHIRGU
YADAV be released on bail on furnishing bail bond of
Rs.10,000/- with two sureties of the like amount each to the
satisfaction of Additional District & Sessions Judge, FTC-IV,
Siwan in Sessions Trial No. 200/02.
Realization of fine shall also remain stayed.
(Shiva Kirti Singh, J.)
(Gopal Prasad, J.)
perwez