IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.287 of 2011
1. MATRU YADAV
2. CHANDRA KISHORE YADAV
3. NUNU YADAV @ NUNU LAL YADAV
Versus
THE STATE OF BIHAR
-----------
02/ 11.04.2011 This appeal will be heard along with
Cr.Appeal No. 274 (DB) of 2011.
Call for lower court records.
It has been submitted on behalf of the
appellants that the informant has subsequently
died but prior to death he has leveled general and
omnibus allegation against 26 persons including
the appellants and he has stated that all the
accused persons were assaulted with lathi and
other hard and blunt substance. It has further
been submitted that co-convict Biren Yadav alias
Birendra Yadav and three others have been admitted
to bail by this Court Vide Cr.Appeal No. 514 (DB)
of 2011.
During the pendency of this appeal, the
above named three appellants shall be released on
bail on furnishing bail bonds of Rs.10,000/-(ten
thousand) each with two sureties of the like
amount each to the satisfaction of learned
Sessions Judge, Madhepura in Sessions Trial No.
198 of 2004.
( Shyam Kishore Sharma, J.)
Tahir/- ( Gopal Prasad, J.)