High Court Patna High Court - Orders

Giro Yadav vs The State Of Bihar & Ors on 18 August, 2011

Patna High Court – Orders
Giro Yadav vs The State Of Bihar & Ors on 18 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CRIMINAL APPEAL (DB) NO.807 OF 2011
                GIRO YADAV SON OF LATE HULAS YADAV, R/O VILLAGE-
                RAJPURA, P.S. & DISTRICT- JAMUI
                                           VERSUS
                1. THE STATE OF BIHAR
                2. SHIVENDRA SINGH SON OF GIRDHAR SINGH
                3. MADANJEET SINGH @ MADAN SINGH S/O
                   MURLIDHAR SINGH
                4. DEVENDRA SINGH S/O GIRDHAR SINGH
                5. SHANKAR SINGH S/O SHIVENDRA SINGH
                6. SUBODH SINGH S/O MURLIDHAR SINGH
                7. MADHAV SINGH S/O SHIVENDRA SINGH
                8. BECHAN SINGH S/O MADAN SINGH
                9. FUCHAN SINGH S/O MADAN SINGH
                ALL R/O VILLAGE--PRATAPUR, P.S. & DISTRICT- JAMUI
                               ----------------------------------

2 18/08/2011 This appeal is directed against the judgment and

order of acquittal dated 20th April, 2011 passed in Sessions

Trial No. 1167 of 1999/Tr. No. 207 of 2009 by the learned

Additional Sessions Judge, F.T.C. No. I, Jamui by which

respondent nos. 2 to 8 were acquitted from the charges

levelled against them and further the appellant prayed for

enhancement of sentence awarded to respondent no. 9.

Heard learned counsel for the appellant.

Having gone through the judgment, we find that

the impugned judgment is reasoned one and it discussed in

detail the evidence which has come on record. The impugned

judgment is correct and needs no interference of this Court.

Accordingly, this appeal is dismissed.

(Shyam Kishore Sharma, J.)

(Sheema Ali Khan, J.)
avin