High Court Patna High Court - Orders

Matru Yadav And Anr. vs The State Of Bihar on 11 April, 2011

Patna High Court – Orders
Matru Yadav And Anr. vs The State Of Bihar on 11 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CR. APP (DB) No.287 of 2011
                             1. MATRU YADAV
                             2. CHANDRA KISHORE YADAV
                             3. NUNU YADAV @ NUNU LAL YADAV
                                        Versus
                                  THE STATE OF BIHAR
                                     -----------

02/ 11.04.2011 This appeal will be heard along with

Cr.Appeal No. 274 (DB) of 2011.

Call for lower court records.

It has been submitted on behalf of the

appellants that the informant has subsequently

died but prior to death he has leveled general and

omnibus allegation against 26 persons including

the appellants and he has stated that all the

accused persons were assaulted with lathi and

other hard and blunt substance. It has further

been submitted that co-convict Biren Yadav alias

Birendra Yadav and three others have been admitted

to bail by this Court Vide Cr.Appeal No. 514 (DB)

of 2011.

During the pendency of this appeal, the

above named three appellants shall be released on

bail on furnishing bail bonds of Rs.10,000/-(ten

thousand) each with two sureties of the like

amount each to the satisfaction of learned

Sessions Judge, Madhepura in Sessions Trial No.

198 of 2004.



                                                    ( Shyam Kishore Sharma, J.)



Tahir/-                                                   ( Gopal Prasad, J.)