IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.4503 of 2011
SHYAM SUNDER YADAV
Versus
THE STATE OF BIHAR
-----------
3. 25.3.2011 Heard.
The allegation against the petitioner Shyam Sunder
Yadav is of firing shot which hit the deceased in his chest.
The case diary was called for and that has been
received which indicates that the witnesses examined during the
investigation have supported the allegation which appears
against the petitioner. However, the case diary does not contain
the copy of the post-mortem examination report. Learned
counsel appearing on behalf of the petitioner has produced
before the Court during the course of hearing of the petition a
Photostat copy of the post-mortem examination report which
indicates that there was no injury on or around the chest,
considering which let the petitioner Shyam Sunder Yadav be
directed to be released on furnishing a bond of Rs. 10,000/-( ten
thousand) with two sureties of the like amount each to the
satisfaction of the Additional Sessions Judge-II, Barh, Patna, in
Sessions Trial No. 1378 of 2010 arising out of Pandarak
P.S.Case No. 155 of 2009.
Let the copy of post-mortem report be kept on
jrecord as part thereof.
Kanth ( Dharnidhar Jha, J.)