Patna High Court – Orders
Surendra Yadav vs The State Of Bihar on 11 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.134 of 2011
SURENDRA YADAV, Son of Chemari Yadav, Resident of village -
Chero, Police Station - Sarmera, District - Nalanda.
...... Appellant.
Versus
THE STATE OF BIHAR ...... Respondent.
-----------
03/ 11.03.2011 This appeal is admitted for hearing. Call for the
lower court records.
Considering the prosecution case according to
which this appellant fired at the deceased and caused death,
his prayer for bail is rejected at this stage.
(Shiva Kirti Singh, J.)
Kundan (Gopal Prasad, J.)