IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.676 of 2007
RAM RATAN YADAV & ORS
Versus
THE STATE OF BIHAR
-----------
5 8-7-2008 Heard learned counsel for the appellants, learned counsel
for the State and learned counsel appearing for the informant in
respect of I.A .No. 1053 of 2008 through which appellant no.1, Ram
Ratan Yadav has renewed his prayer for bail which was earlier
rejected on 27-8-2007 after noticing the submission that at the time of
occurrence he was a boy aged about 17 years.
It has been submitted that in view of amended provision of
Section 7(A ) of the Juvenile Justices Act the sentence awarded
against this appellant may be required to be ignored because he was
juvenile at the time of the alleged occurrence.
In view of aforesaid submission the prayer of appellant no.1
Ram Ratan Yadav ,is allowed. During the pendency of this appeal,
let appellant Ram Ratan Yadav be enlarged on bail on furnishing bail
bond of Rs.10,000/- with two sureties of the like amount each to the
satisfaction of the trial court i.e. the court of Additional Sessions
Judge, Fast Track Court, IVth, Sheikhpura in Sessions Trial No.
655/98, T.R.No. 52/07.
(Shiva Kirti Singh,J)
(Abhijit Sinha,J)
-2-