High Court Patna High Court - Orders

Tenia Devi @ Teniya Devi vs The State Of Bihar on 22 April, 2011

Patna High Court – Orders
Tenia Devi @ Teniya Devi vs The State Of Bihar on 22 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CR. APP (DB) No.358 of 2011
                    1. TENIA DEVI @ TENIYA DEVI, W/O. Late Gajendra Yadav.
                    2. Bijo Yadav, S/o. Late Bauku Yadav. ............. Appellants.
                                          Versus
                    THE STATE OF BIHAR                    ............. Opp. Party.
                                         -----------

02/ 22.04.2011 This appeal is admitted for hearing.

Call for the lower court records.

The learned lawyer for the appellants has submitted that the

allegation was that the deceased was poisoned to death but Viscera report

is not on record so there is no evidence that killing was on account of

poison.

Considering the facts and circumstances of the case, the

prayer for bail of the appellants is allowed.

During the pendency of this appeal, let appellants, Tenia

Devi @ Teniya Devi and Bijo Yadav, be released on bail on furnishing

bail bonds of Rs.10,000/- (ten thousand) each with two sureties of the like

amount each to the satisfaction of Sri Chandra Shekhar Pradhan,

Additional District and Sessions Judge, Fast Track Court No. II,

Madhepura / Successor Court in connection with Sessions Trial No. 86 of

2008.

(Shyam Kishore Sharma, J.)

(Gopal Prasad, J.)
kundan