IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1137 of 2010
UMESH YADAV & ANR
Versus
STATE OF BIHAR
-----------
2. 27.9.2010. Admit the appeal. Call for the Lower Court
Records of Sessions Trial No.1174 of 2008 from the court of
Additional Sessions Judge, Fast Track Court No.V, Banka.
The appellant no.1, namely, Umesh Yadav is the
husband of the deceased and appellant no.2, namely, Nanhki
Devi is the sister-in-law of the deceased. Both appellants have
been convicted under Section 304B/34 of the IPC.
Prayer for bail on behalf of appellant no.2, namely,
Nanhki Devi is allowed. During the pendency of this appeal,
let the appellant, namely, Nanhki Devi be released on bail on
furnishing bail bond of Rs.10,000/-(ten thousand) with two
sureties of the like amount each to the satisfaction of Sri
Subhash Chandra Srivastava, Additional Sessions Judge,
Fast Track Court No.V, Banka in Sessions Trial No.1174 of
2008/Tr.No.398 of 2010.
So far as prayer for bail of appellant no.1, namely,
Umesh Yadav is concerned, his prayer for bail is rejected.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha, J.)