IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.44 of 2011
JAIYPALI YADAV @ BHASHO YADAV
Versus
THE STATE OF BIHAR
-----------
5. 20.6.2011. Heard learned counsel for the appellant and the
learned A.P.P. for the State in respect of I.A. No.1098 of
2011,whereby the appellant, Jaiypali Yadav alias Bhasho
Yadav, has prayed for bail on the ground that injury
attributed to him in the back of the deceased was not fatal
rather the injury attributed to Jitendra Yadav was fatal.
Reliance was placed upon the post-mortem examination
report discussed in the judgment.
Considering that the appellant is described to be
one of the assailants of the deceased, presently, we are not
inclined to grant bail to the appellant. The prayer for bail of
the appellant is rejected.
I.A. No.1098 of 2011 thus stands rejected.
(Shyam Kishore Sharma, J)
(Rajendra Kumar Mishra, J)
P.S.