High Court Patna High Court - Orders

Umesh Yadav &Amp; Anr vs State Of Bihar on 27 September, 2010

Patna High Court – Orders
Umesh Yadav &Amp; Anr vs State Of Bihar on 27 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CR. APP (DB) No.1137 of 2010
                                    UMESH YADAV & ANR
                                              Versus
                                       STATE OF BIHAR
                                            -----------

2. 27.9.2010. Admit the appeal. Call for the Lower Court

Records of Sessions Trial No.1174 of 2008 from the court of

Additional Sessions Judge, Fast Track Court No.V, Banka.

The appellant no.1, namely, Umesh Yadav is the

husband of the deceased and appellant no.2, namely, Nanhki

Devi is the sister-in-law of the deceased. Both appellants have

been convicted under Section 304B/34 of the IPC.

Prayer for bail on behalf of appellant no.2, namely,

Nanhki Devi is allowed. During the pendency of this appeal,

let the appellant, namely, Nanhki Devi be released on bail on

furnishing bail bond of Rs.10,000/-(ten thousand) with two

sureties of the like amount each to the satisfaction of Sri

Subhash Chandra Srivastava, Additional Sessions Judge,

Fast Track Court No.V, Banka in Sessions Trial No.1174 of

2008/Tr.No.398 of 2010.

So far as prayer for bail of appellant no.1, namely,

Umesh Yadav is concerned, his prayer for bail is rejected.




                                        ( Mridula Mishra,J. )



B.Kr.                                   ( Dharnidhar Jha, J.)