IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.1026 of 2011
Ram Nandan Yadav & Ors.
Versus
The State Of Bihar
-----------
2/ 12.9.2011 This appeal shall be heard. Call for the lower court
records.
As regards prayer for bail, considering that the appellants
were all along on bail and further considering that the opinion of the
doctor appears not supported by any medical data upon which he
could have opined injuries no. 1 and 2 found on Gangai Yadav
dangerous to life, during the pendency of the appeal, let appellants
Ram Nandan Yadav, Suresh Yadav, Umesh Yadav and Dinesh
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 Additional Sessions Judge, FTC III, Madhubani in
S.T. No. 787 of 2007.
Anil/ ( Dharnidhar Jha, J.)