IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.475 of 2009
MUNNI YADAV
Versus
STATE OF BIHAR
-----------
4. 23.8.2010. L.C.R. has been received. Counsel for the
appellant submits that P.W.8 the informant and
mother of the deceased in her deposition
claimed to have reached at the place of
occurrence before P.W.2 and P.W.5. She has not
named this appellant as the assailant of the
deceased.
Considering this evidence, prayer for
bail on behalf of the appellant is allowed.
During the pendency of this appeal, let the
appellant, namely, Munni Yadav be released on
bail on furnishing bail bond of Rs.10,000/-(ten
thousand) with two sureties of the like amount
each to the satisfaction of Ist Additional
Sessions Judge, Nalanda in Sessions Trial
No.283 of 2002. The realization of fine shall
remain stayed.
( Mridula Mishra,J. )
B.Kr. ( Dharnidhar Jha, J. )