IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.973 of 2009
UMESH YADAV
Versus
STATE OF BIHAR
-----------
05. 02.11.2010 I. A. No. 1923 of 2010
Prayer for bail of behalf of the appellant,
Umesh Yadav, was earlier rejected.
Counsel for the appellant submits that the
wife of the deceased, the informant, did not support
the case of prosecution, as such she was declared
hostile. Other witnesses have also not supported the
case as eye-witness.
Considering this fact, the prayer for bail on
behalf of the appellant, namely, Umesh Yadav is
allowed. During pendency of the appeal, the above-
named appellant is directed to 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 Additional Sessions Judge, FTC No. II,
Nawadah in connection with Sessions Trial No. 237 of
1980 / 271 of 2009.
Realization of fine shall remain stayed.
(Mridula Mishra, J.)
SKM (Dharnidhar Jha, J.)