High Court Patna High Court - Orders

Ram Nandan Yadav &Amp; Ors vs State Of Bihar on 11 October, 2010

Patna High Court – Orders
Ram Nandan Yadav &Amp; Ors vs State Of Bihar on 11 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.1204 of 2010
                               RAM NANDAN YADAV & ORS
                                            Versus
                                      STATE OF BIHAR
                                          -----------

2. 11.10.2010 Admit the appeal.

Call for the lower court records

of Sessions Trial No.729 of 1995/87 of 2005

from the court of 5th Additional Sessions

Judge, Barh.

The appellants have been convicted

under Section 302/34 of the Indian Penal

Code and 27 of the Arms Act.

Counsel for the appellants submits

that the allegation against the appellants

as made in the F.I.R. regarding assault on

the deceased has completely been

contradicted in the depositions in court.

There is no consistent evidence of assault

on the deceased against the appellants.

Considering these facts, the prayer for

bail on behalf of the appellants is

allowed.

Let all the four appellants,

namely, Ram Nandan Yadav, Ravindra Yadav,

Vijay Yadav and Sabindar Yadav be directed

to be released, during pendency of this
2

appeal, 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., 5th

Additional Sessions Judge, Barh, in Sessins

Trial No. 729 of 1995/87 of 2005.

Realisation of fine shall also

remain stayed till disposal of the appeal.

( Mridula Mishra, J.)

( Dharnidhar Jha, J.)
Kanth