High Court Patna High Court - Orders

Mehi Yadav @ Mehi Lal Yadav &Amp; … vs State Of Bihar on 3 November, 2010

Patna High Court – Orders
Mehi Yadav @ Mehi Lal Yadav &Amp; … vs State Of Bihar on 3 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CR. APP (DB) No.1024 of 2010
                     MEHI YADAV @ MEHI LAL YADAV & ORS
                                        Versus
                                  STATE OF BIHAR
                                      -----------

4/ 3.11.2010 Heard learned counsel for the appellants, informant and

the state.

Lower court records have been received.

Other two appellants were granted bail and prayer of

appellant no. 1 was directed to be considered after examining the

evidence on record.

Counsel for the appellant no. 1 submits that in view of

non-examination of the doctor and the I.O. as well as description in

the different paragraphs of the judgment, there is nothing to show

that this appellant is the assailant of the deceased.

Considering this fact, prayer of appellant no.1 is allowed.

During the pendency of the appeal, let appellant no. 1 Mehi Yadav

alias Mehi Lal Yadav be released on bail on furnishing bail bond of

Rs.10000/ (ten thousand) with two sureties of the like amount each

to the satisfaction of 3rd Additional District & Sessions Judge,

Gopalganj in S.T. No. 83 of 2004 / 96 of 2009.

Anil/

(Mridula Mishra, J.)

( Dharnidhar Jha, J.)