IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1024 of 2010
MEHI YADAV @ MEHI LAL YADAV & ORS
Versus
STATE OF BIHAR
-----------
4/ 3.11.2010 Heard learned counsel for the appellants, informant and
the state.
Lower court records have been received.
Other two appellants were granted bail and prayer of
appellant no. 1 was directed to be considered after examining the
evidence on record.
Counsel for the appellant no. 1 submits that in view of
non-examination of the doctor and the I.O. as well as description in
the different paragraphs of the judgment, there is nothing to show
that this appellant is the assailant of the deceased.
Considering this fact, prayer of appellant no.1 is allowed.
During the pendency of the appeal, let appellant no. 1 Mehi Yadav
alias Mehi Lal Yadav be released on bail on furnishing bail bond of
Rs.10000/ (ten thousand) with two sureties of the like amount each
to the satisfaction of 3rd Additional District & Sessions Judge,
Gopalganj in S.T. No. 83 of 2004 / 96 of 2009.
Anil/
(Mridula Mishra, J.)
( Dharnidhar Jha, J.)