High Court Patna High Court - Orders

Kapildeo Yadav & Ors vs The State Of Bihar on 18 November, 2011

Patna High Court – Orders
Kapildeo Yadav & Ors vs The State Of Bihar on 18 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Criminal Appeal (SJ) No.1204 of 2011
                                    Kapildeo Yadav & Ors
                                              Versus
                                     The State Of Bihar
                                 ----------------------------------

2. 18.11.2011 This appeal shall be heard.

Call for the lower court records.

On account of being convicted under Section

325 of the Indian Penal Code, appellant No.1, namely,

Kapildeo Yadav was sentenced to undergo rigorous

imprisonment for three years and the other appellants, i.e.,

Charittar Yadav, Jiwachh Yadav and Ram Chandra Yadav on

account of being convicted under Sections 325/149 of the

Indian Penal Code, have been sentenced to rigorous

imprisonment for two years and on that account they have

been granted bail provisionally by the trial court, i.e.,

Additional Sessions Judge, Fast Track Court-I, Begusarai, in

Sessions Trial No. 361 of 1991 by order dated 22.9.2011,

which order of provisional bail granted in favour of the above

named appellants is confirmed.

        Kanth                                         ( Dharnidhar Jha, J.)