High Court Patna High Court - Orders

Mahendra Yadav vs The State Of Bihar on 12 August, 2011

Patna High Court – Orders
Mahendra Yadav vs The State Of Bihar on 12 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Criminal Appeal (DB) No.780 of 2011
                                         Mahendra Yadav
                                               Versus
                                      The State Of Bihar
                                  ----------------------------------

02/ 12.08.2011 This appeal is admitted for hearing.

Call for lower court records.

Arguing for bail, Mr.Shakeel Ahmad Khan, learned

Senior Counsel for the appellant has submitted that though the

allegation against the firing is upon Nasib Lal Yadav but no

injury report of Nasib Lal Yadav has been brought on record. The

appellant in any view is not the assailant of the deceased and the

assailant of the deceased is Ram Charitar Yadav.

Considering the facts and circumstances of the case,

during pendency of this appeal, the above named appellant shall

be released on bail on furnishing bail bond of Rs.10,000/-(Rupees

ten thousand) with two sureties of the like amount each to the

satisfaction of Shahid Khan, Additional Sessions Judge, Fast

Track Court No.II/his successor Court, Madhubani in Sessions

Trial No. 173 of 1995 and the realization of fine as imposed upon

the appellant shall remain stayed.



                                           (Shyam Kishore Sharma, J.)




            Tahir/-                        ( Aditya Kumar Trivedi,J.)