High Court Patna High Court - Orders

Chano Yadav &Amp; Anr vs The State Of Bihar on 13 August, 2010

Patna High Court – Orders
Chano Yadav &Amp; Anr vs The State Of Bihar on 13 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.968 of 2010
                             CHANO YADAV & ANR .
                                        Versus
                              THE STATE OF BIHAR .
                                      -----------

2 13.8.2010 Admit the appeal.

Call for the Lower Court record of Sessions

Trial No. 182 of 2008 (Trial No.261 of 2010) arising out

of Khaira P.S. case No. 101 of 2007 from the Court of

Additional Sessions Judge, FTC-II, Jamui.

Counsel for the appellants submits that the

witnesses have developed the case of prosecution during

trial. Initially the allegation was that it was Ravindra

Yadav who assaulted with Saif on the head of the

deceased. The witnesses are named these two appellants

to cause repeatedly assault on the deceased. The

deposition is not corroborated by the medical evidence,

as such it cannot be said that either of the two appellants

are caused injury which is cause of death.

Considering this submission, prayer for bail on

behalf of appellants, namely, Chano Yadav and Ravindra

Yadav is allowed. During the pendency of this appeal, let

above named appears be released on bail on furnishing
2

bail bond of Rs.10,000/-(ten thousand) each with two

sureties of the like amount each to the satisfaction of the

Additional Sessions Judge, FTC-II, Jamui in Sessions

Case No. 182 of 2008.

Realization of fine shall remain stayed.

(Mridula Mishra,J.)

(Dharnidhar Jha,J.)

A.Kumar