High Court Patna High Court - Orders

Bare Yadav @ Anil Yadav &Amp; Anr vs State Of Bihar on 26 November, 2010

Patna High Court – Orders
Bare Yadav @ Anil Yadav &Amp; Anr vs State Of Bihar on 26 November, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CR. APP (DB) No.1320 of 2010
                        BARE YADAV @ ANIL YADAV & ANR
                                         Versus
                                   STATE OF BIHAR
                                       -----------

2. 26.11.2010 Admit the appeal.

Lower court records have already

been called for in Cr. Appeal No.1191 of

2010(D.B.)and Cr. Appeal No.1276 of

2010(D.B.)

Heard counsel for the appellant,

counsel for the State and counsel for the

informant on the prayer for bail on behalf

of the appellants.

These two appellants have been

convicted under Sections 302/34 of the

Indian Penal Code. As per the prosecution

story, there is general allegation of

assault against both the appellants.

Considering this fact, their prayer for

bail is being allowed.

Let both the appellants namely,

Bare Yadav alias Anil Yadav and Chhote

Yadav alias Binod Yadav be directed to be

released, during pendency of this appeal,

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

( ten thousand) each with two sureties of
2

the like amount each to the satisfaction of

the trial court, i.e., Additional Sessions

Judge, Fast Track Court No.V, Ara, Bhojpur,

in Sessions Trial No. 374 of 2005.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth