IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.783 of 2011
Baliram Yadv & Ors.
Versus
The State Of Bihar
-----------
2/ 12th August 2011 The appeal is admitted. Call for the lower court
records.
The appellants have been convicted under Section
302/34 and other Sections of the IPC. The allegations against the
appellants are of general and omnibus in nature.
Considering the facts and circumstances of the
case, the prayer of the appellants for bail is allowed. During the
pendency of this appeal, let the appellants namely, 1. Baliram
Yadav @ Baliram Choudhary, 2. Mahatam Yadav @ Mahatam
Choudhary, 3. Ramjanam Yadav @ Ramjanam Choudhary, 4.
Hirdya Yadav @ Hirdya Choudhary, 5. Bikrama Yadav @
Bikrama Choudhary 6. Chandra Yadav @ Chandra Choudhary
and 7. Lalkishore Yadav @ Lalkishore Choudhary be released on
bail on furnishing bail bond of Rs.10,000/- each with two sureties
of the like amount each to the satisfaction of Additional District
and Sessions Judge, FTC-IV, Gopalganj (Trial Court) in
connection with Sessions Trial No. 78/1995/168/2010 arising out
of Vishambharpur P.S. Case No. 19 of 1994.
(Shyam Kishore Sharma, J.)
(Aditya Kumar Trivedi, J.)
perwez