High Court Patna High Court - Orders

Mehi Yadav @ Mehi Lal Yadav &Amp; … vs State Of Bihar on 31 August, 2010

Patna High Court – Orders
Mehi Yadav @ Mehi Lal Yadav &Amp; … vs State Of Bihar on 31 August, 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
                                      -----------

2. 31.8.2010 Admit the appeal.

Call for the lower court records

of Sessions Trial No.83 of 2004/ 96 of 2009

from the court of 3rd Additional Sessions

Judge, Gopalganj.

Appellant Mehi Yadav alias Mehi

Lal Yadav has been convicted for the

offence under Section 302 of the Indian

Penal Code and sentenced to undergo R.I.

for life. He has further been convicted

under Section 307/34 of the Indian Penal

Code and sentenced to undergo R.I. for 7

years under this count. His prayer for bail

shall be considered on receipt of the lower

court records.

Appellant nos.2 and 3, namely,

Chandrajot Yadav and Uma Shankar Yadav have

been convicted under Section 307 of the

Indian Penal Code and sentenced to undergo

R.I. for 7 years. Their prayer for bail is

allowed and they are directed to be

released, during pendency of this appeal,
2

on bail on furnishing bonds of Rs. 10,000/-

( ten thousand) each with two sureties of

the like amount each to the satisfaction of

the trial court, i.e., 3rd Additional

Sessions Judge, Gopalganj, in Sessions

Trial No. 93 of 2004/96 of 2009.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth