IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.1187 of 2010
CHANDRA @ CHANDRA YADAV @ RAM CHANDRA YADAV
Versus
STATE OF BIHAR
-----------
02. 12.10.2010 This appeal will be heard.
The Lower Court Records has already been
received in Criminal Appeal (DB) No. 1123 of 2010.
Counsel for the appellant, Chandra @
Chandra Yadav @ Ram Chandra Yadav, submits that
in the FIR, general and omnibus allegation of assault
on the deceased by all accused persons has been
made, but as per the medical evidence, only one
injury was found on the person of the deceased. It
has also been stated that informant, Karpuri Devi, is
not the eye-witness to the occurrence. As per her
evidence, her son has disclosed the name of the
accused persons, but considering the injury, which
was found on the person of the deceased, it was not
possible for the deceased to disclose the name of the
accused persons.
Considering this fact, the prayer for bail on
behalf of the appellant, namely, Chandra @ Chandra
Yadav @ Ram Chandra Yadav,is allowed. During
pendency of the appeal, the above-named appellant is
2
directed to 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 Additional
Sessions Judge, Fast Track Court V, Saharsa, in
Sessions Trial No. 177 of 2010.
(Mridula Mishra, J.)
(Dharnidhar Jha, J.)
SKM