High Court Patna High Court - Orders

Yogi Rai @ Yogendra Rai @ Yogender … vs State Of Bihar on 2 July, 2008

Patna High Court – Orders
Yogi Rai @ Yogendra Rai @ Yogender … vs State Of Bihar on 2 July, 2008
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CR. APP (DB) No.666 of 2008
          YOGI RAI @ YOGENDRA RAI @ YOGENDER RAI & ORS
                               Versus
                          STATE OF BIHAR
                              -----------

2 2-7-2008 This appeal is admitted for hearing.

Call for the lower court records.

It has been submitted that according to prosecution case co-

accused Ramdeo Rai @ Bambholi Rai pressed the neck of the

deceased causing his death.

In the facts of the case prayer of the appellants for bail is

allowed. During the pendency of this appeal, let appellants Yogi Rai

@ Yogendra Rai @ Yoginder Rai, Hirdev Rai, Basudev Rai and

Baldev Rai be enlarged on bail on each of them furnishing bail bond

of Rs.10,000/- with two sureties of the like amount each to the

satisfaction of the trial court i.e. the court of Additional Sessions

Judge, F.T.C.3, Sitamarhi in Sessions Trial No. 125 of 1996/186 of

2005.

(Shiva Kirti Singh,J)

(Abhijit Sinha,J)
Naresh