High Court Patna High Court - Orders

Nityanand Yadav &Amp; Ors vs State Of Bihar on 16 September, 2010

Patna High Court – Orders
Nityanand Yadav &Amp; Ors vs State Of Bihar on 16 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CR. APP (SJ) No.922 of 2010
                       NITYANAND YADAV & ORS
                                  Versus
                          THE STATE OF BIHAR
                                 -----------

02. 16.09.2010 This appeal will be heard.

Call for the L.C.R.

As to the prayer for bail learned counsel for

the appellants submits that the fire-arm injury caused

to the injured Upendra Yadav is attributed to

Mithlesh Yadav and he is not amongst the appellant.

It is also submitted that the appellants were on bail

during trial.

In the facts and circumstances, during the

pendency of the appeal, appellants namely,

Nityanand Yadav, Parbhu Yadav and Ram Pravesh

Yadav are admitted to bail on furnishing bail bond of

Rs.10,000/- (Ten thousand) each with two sureties of

the like amount each to the satisfaction of Addl.

Sessions Judge, F.T.C. II, Civil Court, Sheikhpura in

connection with Sessions Case No. 1098 of

2008/T.R. No.22 of 2010.

The realization of fine imposed on the
2

appellants shall remain stayed till the disposal of

appeal.

Mkr.                             (C.M. Prasad, J.)