Patna High Court – Orders
Hemraj Yadav & Ors. vs The State Of Bihar on 26 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.854 of 2011
Hemraj Yadav & Ors.
Versus
The State Of Bihar
-----------
2/ 26.7.2011 This appeal shall be heard. Call for the lower court
records.
After having convicted for the offences under section 323
etc. IPC, a maximum sentence to undergo simple imprisonment for
one year has been awarded and the trial court granted provisional
bail to the appellants Hemraj Yadav, Mishri Yadav, Radhey Yadav
and Ashok Yadav by order dated 30.6.2011 in SC / ST Case no. 11
of 2008, which order of provisional bail is hereby confirmed.
Anil/ ( Dharnidhar Jha, J.)